High Court Karnataka High Court

Smt Parvatibai W/O Appasaheb … vs The Spl Land Acquisition Officer, on 1 December, 2009

Karnataka High Court
Smt Parvatibai W/O Appasaheb … vs The Spl Land Acquisition Officer, on 1 December, 2009
Author: B.S.Patil
MFA2134].08

IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DI-IARWAD

DATED THIS THE 187 DAY OF DEcEMBER;;'29jci§§jj  1,." 
BEFORE I I

THE HON'BI..E MR.JUsTicE'_E.e.'PATiL._.: *    '

MISCELLANEOUS FIRST Ai>.I_»EAL'Eo'.--2 134_1,Jr..?,§)os(1a;cj"i  ,

Between:

Smt. Parvatibai,

W / o Appasaheb Naikar, . WV
Age 55 years, occ: I-I-«I-Io1d,~--_ 
R/0 Gudadinni, fI':'_:._ B-i.1agi;, 1.  _
Dist. Bagalkotr   _. _  ' 

   g   _  APPELLANT
[By Sri. B.M.A.ng*adi_,g Adv}.  «.

- And:

 i.(B-yASiiiiaif;B.AdyapaI§;}IGA }

The Special  vAciop.;is'itionu~~ii'
Officer,, U.~.,I1?, Bilagi.' * " '

RESPONDENT

is filed under Section 54(1) of Land
Acquisition’ Aet,’;: against the judgment’ and award dated

I 5.2.2097 passejd in LAC No.64′?/2005 on the file of the Civil

Judge(Sr.I3n), Bilagi partly aliowing the reference petition for

. I j » ‘ .. _compen sation.

‘This appeal coming on for admission this day, the Court

..__”de1iv?ered the following:

MFA 21341.08

arrived at by taking the yield of sugar cane at 50 tonnes per
acres and the price at RS900/– per tonne. By deducting 50%
towards cost of cultivation and applying multiplier of 10;”i.f the

amount is worked out, it comes to Rs.2,25,000/–.

Accordingly, this appeal is pa.rJtly”ali!ov\iyed.;<

value of the acquired land perjacre fixed

payable along withinterest and stavtu-toiy.

solatium and additionalamount"as:*per._law.ii"'I"he'iappeal is

kmv _ — ,