Karnataka High Court
Smt Kamalamma vs The Special Land Acquisition … on 17 July, 2008
rw ‘V .
subscribed & sig1ature on the acknowledgment’ If
the concerned Ofiicer has not pu_t…tho
claim of the petitioner cannot be:”def%§atod J
In View of the law laid down’oy:”the fiiil “;Hon’bio
Court reported in 1.Q99(1 A’ ‘ in case of
Hanamappa and otheroa Krishna Project,
1 hold that mg oofdcr by the trial
Court I’Gq1Iii’ét-;*~ . following:
The o is anowed. The order of the
, datéd~9.3-12~2oo5 in LAC No.60/2002 is set aside
.23. the trial Court to order for securing the
rofofefzco {ho Deputy Commissioner and deal with the
‘ T1_1:1atter ..oi1«:_rfi.erits of the case.
Sd/-3′
Judgé’
Sbb/–