High Court Karnataka High Court

Smt. Vandana vs The Special Land Acquisition … on 24 February, 2010

Karnataka High Court
Smt. Vandana vs The Special Land Acquisition … on 24 February, 2010
Author: Aravind Kumar
E MFA 723/E0

IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 24'?" DAY OF FEBRUARY 2010.

BEFORE

THE HO1\E'BLE MR. JUSTICE ARAVIND Kt..::'_{\}1;2x§2_'Vj-~.f: if  _

MISCELLANEOUS FIRST APPEA1..i\iO.723--OI?.2iC3_1GV:{I.;A) "  

BETWEEN

Vandana.

W/0. Krishna Reddy,

Aged about 45 years,  .
R/at No.27. 11 Main Road, .
Nanjappa Layout. Ad'ugodi; '
Bangalore ~-- 560 030.  H " 
Reptd. by her  h<)i'def ' w 

N. Krishna E:'ed':~§y."    he  APPELLANT/S

[By S1'i;:P.  Aeivi}
AND . . . .
1. The specigii 1.;and7
Acquisiiion Offieeif

. & and E;-Stat"e._Officer.' "" 
'Natio,r1a3 i High ways.

     =I3_;i_i.1ga10re«1.

2.   Engineer,
NOW ii-aVi'1':g their office
At N'H»7. Speciai Division.

 ~ tiscceuilding,
. " ,Dr".';Rajkumar Road.
 Bangalore.  RESPONDENT/S

****i§=

2 MFA 723/ 10

This MFA filed u/S 54 ol’ the Land Acquisition Act,
praying to enhance the eoi11pen.sa1′.io:’1 at R5200/~ per sq.l’1. and
also for ihe COI1S’L’l”uC{iUI1 with all S'{3.{LI1()l’y be1’iel’i’i:s. over and
above the award made by the Special Land Acquisition Officer.
and Estate Officer. National High Way No.7. Bangaloi_’e__. with
CD81 throughout and grant such other benel’i1.s as this’Hoi;1’ble
Court may deem fit to gram in the circumstances oi’_Hi;li1e’*<.ease,
in the interest ofjustiee. equity and law. " L" T' V

This MFA coming on for Orders this"

delivered the following: ._

JUD(;MEN'r'~.. A

Learned counsel for the"l"r21l5l3ellaini"' .Y'l'1'sa.Vi'il(5.'C3; a Memo

seeking p€I'fI1iSSiO1'1 Lo"'~..V_(:oi3\:eri'* ..i_11eV'*,_preseri{" "appeal as

Miscellaneous Second l

2; l\/le_nliolvl'.is_iVaVeeep.1,eti._ar1d_' the appellant is permitted to

convert l',hC,Vp4i'f:'S€'iivE. laijlpeai-«.aus'Miscellaneous Second Appeal.

ilfl

W"

M”

ii .

W’? Iq

J}. A