Karnataka High Court
Smt Lakshmamma W/O Lt Ramaiah Dead … vs The Land Acquisition Officer on 26 August, 2009
IN THE H¥GH COURT OF KARNRTAKA AT BANGALORE
mama nus 'run 26"' mvoar gums?
BEFORE
THE H:0N'Bi.E MR. susnce
MISC.QVL.E34(}8 0§4w2g)6§ 1:;
M.F.1g.NG.;fi32fi_QF $003. (LAc_;;fj % * by
-BETWEEN:
A. 4 QAQA REED?' R
sun" mxsnmamma _ 'V
wre LA"£'E RAMAIAH page 3*: LR_s _ * -
1. OBNAREDBYR _ " .
3:0 LATE 3 t=;Ar»1A:AH_& ,LAK$Iw'MAJmMA*~, ' ;V ._
AGEB53\'E_AR$ . ..
ma BAN.e;:::m¢.x:2-- VILLAGE ..
KRPU'R£i_M, £é'i(38_Li,. 2
BANGALORE Eaam __
:.gA..:AWAR M _ --
3:0 LATE 8 ma-mgamn 1.
sm LAKSHMAWA
AG-EL£35€1YEficRS"f _
ma Bi:§4Ac'}NA£}t Vi3_LA£4'~;"
, -- 4»: R PURAM, H-O3U,*
. . BA~N{3ALORE..EARTH "ta
¥*-J
G-:3;=nn_.:.;-.._ Ream' R
.. V s;0~:.AIE' 3. RAMAIAH 3.
- l;AK§3Hi2AAMMA
~ Aeaa _4':"~YEAR$
RIA BA;NAS%NAfli VILLAGE
.. 9;' R maam, man.
u BANGALORE EARTH 'IQ
' ca
SIG LATE B RAMAIAH 8:
* SM?" LAKEHMAMMA
AGEE 44 YEARS
FHA BANASWADI VSLLAGE
K R PURAM, HOBLL
BANGALORE EARTH TC}
5 LAKSHMANA REDDY R
810 LATE B RAMALAH &
SMT LAKSHMAMMA
AGED 44 YEARS
RIA BANASWAEE VLLAGE
K R PUFZAM, HOBU,
BRNGAUDRE EARTH TC}
APPELLA§q':'§; .. A'
(836 Sn' : P KRISHNAPPA 3. SMT. sauonwa U PRABU, .1'; f *2 .
AND :
1 "me LAND AGQUiS§TiQr~% at-'Faces: .. ~
BANGALQRE DEVELOPMENT AuIH;>R:'§YJ ..
BANGALORE V
F-J»
mecoemzsssosuaa ._ V v_ *
BANSALORE DEVELOPMENT h¥JT?!0RiTY ---- ._ .
CHOWDNAH RE) ' ..
BANGAL{3RE«56«O _ _
" " ;._._RESPGNDENT3
{By Sri V:V'H%¥:E-ra.r§}:TEé§iiigz3obDEé:§2:, )
TH&£S; ' is man av COUNSEL ma
APPELLANTS"uN{3£ER SECTiO9i«é'5 or me iJM£'¥'A'!"l{}N ACT Rm. sacmn
151 cps PRAY£N!.-'- T0 commune THE DELAY 09' ":94 aavs §N FRJNG THE
MFA.-2 A' " ' .
$§r$.CVL. {ZOMWG ON FOR ORDERS. THIS EBAY.
' *flé%E--£:;3u:2T §mDE~--THE F{}LLGWlf~£G:
ORDER
raisc.cv:.54ea12om is flied for condonafigm of
hi1′;e’i:a’:%y of 704 days in fiiing the appeal
Cmsidering fiwe facts and circun1stanc$..V’_V§%’i:§ja
case, the appiicatior: stands aflowed, making.
in case the appeai succeed; ,Ha:f_t§:3 ‘ ‘
awarded’ the appeiiantsILRs. .
shall not be enfitied to inte¥’ég{sf§t-V..for of
?(34 days. This fact $hg¥l ihe ‘r:c:t5:::e of the
Caurt by the ieaned at the fime of
final disposai of%t:~gg app£§ a|. _
BMV”‘ V § _V