High Court Karnataka High Court

Smt. Lakshmamma W/O Late Ramaiah vs The Special Land Acquisition … on 30 June, 2009

Karnataka High Court
Smt. Lakshmamma W/O Late Ramaiah vs The Special Land Acquisition … on 30 June, 2009
Author: Ram Mohan Reddy
IN THE HIGH coum or KARNATAKA, B.§A:~i{§A;",ow%.  T  K

DATEI) THIS THE sow DAY C$'F   T

BEFORE ' T   %
THE HON'BLE MR.JUSTICE=1é'A.M Mofimfafixybé
M.F.A. Nz5:.'1&178/§_O " 
AGED ABOUT 60"-YRS., " V %  
R/A KA'£'E'U"GOL:;.AI{I§;ELi.I V1LLAGE;"" "
BmARA1~1Am..1.Ho3L1,"«.  1 %
BANGALORE EAm'rAm1i:,.  
 .   K1  ' ....APPELLAN'f'

(BY SR.§ c.r§.v1§Nar;;0i>AL'& Assrs.) ABSENT

V .-

1.

= A THE SPECIAL LAND ACQUISITION
»QFF1c~E_R’,: VISHWSHWARAYA TOWER,
31?? FLOOR, PODXUM BLOCK,
BARGAIDRE 01.

4.2″! V. _i5E3FENCE RESEARCH AND

DEVELGI-“MEN’I’ 0RGANI3A’I’ION
CAMBRIDGE RGAD,
‘ OPRCMS GFFICE, AGARAM POSI’,
BANGALORE 07. RESPONDENE3

THIS MFA IS FELED UNDER SECTION 54(1) UP’ THE
LANE ACQUiSI’I’ION ACT PRAYING TO TMOEHFY THE

gr’ /F