[Iii-'3y_:.SnTi.. I§}iCgfia..K01ekar, HCGP) 1 IN THE HIGH COURT OF KARNATAKA CIRCUIT BENCH AT DHARWAD DATED THIS THE 26TH DAY OF AUGUST, 2010 BEFORE 7 THE I-IOIWBLE MR. JUSTICE A.s. BOPA1f1*3A''- . MISCELLANEOUS FIRST APPEAL No. 101172:12oOf7:i,AC1-«NT _ A BETWEEN: Smt. Kallavva, W /0. Tammam'aA.THo1ef R/O. Zunjurwad, Tq. Athani '' CS '- APPELLANT (By Sri. B. M. Angadi 831'.1Eé11aritesg_i1.;'.S;».1$EOflS~rr;ath, Advs.) AND: The Spl. L'.A."O ' A ,_ Upper Krishfia F'rOje._c:t7, Jamk1;1'amii " ' RESPONDENT
FELAED U/S 54(1) OF LA ACT, AGAINST THE
«JUDGMENT AND AWARD DATED 28.02.2007, PASSED IN
_LA.C2SNO.’T-83/2004 ON THE FILE OF CIVIL JUDGE (SR.DN.),
* ._ ‘ATHANI, PARTLY ALLOWING THE REFERENCE PETITION
j ENHANCED COMPENSATION AND SEEKENG
.._”EUTRTHER ENHANCEMENT OF COMPENSATION.
‘ééw
ix.)
THIS APPEAL COMING ow FOR ADMIS.sS_Iii€i1ii1V§1’~iicI*1j.}i{II’SA
DAY, THE comer DELIVERED THE FOLLOWING: r
JUDGMEN1’ . pp
The appellant is rso.evkin,<i§'-.,iiienhanccnienett
compensation as against aivarded din LAC
No.183/2004. The Refe–re}'1cAe'i._Courthas"fixed the market
value at Rs.l,90,0QO/- peracre. is before this
Court seeking ei1ha:i<1ce1'r.1e'ntiof the said aniount.
2. I~Ieai”di:”t;hei:i::3r3’a,rned’- for the parties and
perused th e appe it
3,; The facts which are not in dispute in this appeal are
tihatspthei question situated in Zunjurwad village
for the purpose of Upper Krishna
Project; In’ respect of the said acquisition, the land losers
” i,f”.xzVe’res:A dissatisfied with the market value assessed by the Land
it Officer. Therefore, they had filed application
Section 18(1) of the Land Acquisition Act seeking for
i
is
’43
reference for the purpose of considering the
the market value. The Reference Court after co’n_sidering the__ C
rival contentions has enhancedfiMthe’« m«arket.:_.iva].ue’iV_
Rs.1,90,000/– per acre. The land1_los.ers ar€.lAobeforei*.
Court contending that the said “fiiéation of ._t:h’ea iiinairket value
by the Reference Court is not aip’piroipi’iate._ and the same is to
be enhanced further.
4. At the of.heai’r.i.ng that this Court
While considerinigiithe if .is_::ivtua:§’tion in respect of the
lands situated. being subject matter of the
notificationiofiithe enhanced the market value
to Rs.2,;l8,QOO/i- “pejriacrel. The said enhancement was made
i’i:._rel’y’i.nA§o.n earlier judgment passed by this Court in MFA
connected matters. Therefore, since
there is no__”oLh”iér material to indicate that the lands in the
if case are not similar to the lands therein and more
‘particularly, taking note of the fact that the Reference Court
‘has-‘Come to the conclusion that the lands in question are
2″‘? ,
. ‘I-9;-;«mm\md’M\?’
9
irrigated sugar cane growing iands, the same market value is
to be fixed in the instant case also.
5. Accordingiy, the judgment dated
by the Reference Court stands rn_o.difi_ed h’¢1’di£:g ithaitgtiéeuu
appellants are entitled to the market 1-.
per acre. They are also entitIed_’to.. the Astatut_or”y benefits ar1dV V
the costs incurred in this appea1.,..iii”v.__
In terms of the above, the disposed of.