IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 18TH DAY OF DECEMBERJEOOQ *PRESENT* TI-IE HON'BLE MR. JUSTICE % J THE I-ION'BLE MR. JUSTICE % MISC. cVL.'23Q36 M.F.A. mi; 692.s3}kef%2o%Q7 (LAC) BETWEEN: S Be_ttego\_ivd:«:;,_ _ _ /0. 'H:«nf1urriar1:heg0wda, Sanaba_daR"eppa1'u,_ ~ ' ' Cifin'akuruli Pand.aVa.pura '1'_ai11;1§. . * M_E1I1dy£*.., Districi'. " " V Appellant ' X1'./Iaharltesh S Hosmath, Adv.) A. am others. Sp}. Land Acquisition Officer Respondents
(By Sri. Zaheer Ahmed, AGA for R1, R2,
Sri. M. R. C. Ravi, Adv. for R3)
L.
I
/’T
IQ
This Mis. Cvl. is filed under Section 151 CPC praying
to direct the respondent to pay or deposit the”-.»aWard
amount of reference court.
This Misc. Cvl. coming on for ord_ei.’_s’,’ flay,»
N. K. Patil J, made the foliowing:
This Misc. CV1. is filed a directing
the respondent to payuor ._amount”awarded by
the Reference Court and pay the appellant.
We ….learn’e-d Counsel appearing on
both s£_des.. it
p_Afterf”~icVareful A”v_pVe”r”usal of the award and the
it of ‘th’e””lVearned Counsel appearing for the
is that the beneficiary is Cauvery
Neer_aVari’l\l’4igama Niyarnitha. There is no justification for
beneficiary in not satisfying the award amount In View
clarification made by the Horrbie Supreme Court while
passing interim order of stay. Therefore we deem it fit to
3
issue direction to Cauvery Neeravari Nigimama Niyamitha
to pay or deposit the compensation in terms of tt.1.e,award
passed by the Reference Court within from
today before the jurisdictional Reference
made clear that if the compensaytiorrbis.”-zo.o’t’~..tpaidf orig j
deposited in terms of the.a’w_.ard Vpassed
Court within the stipulated the sppdeilnsntfgis at liberty
to take steps for execution “the”award. With these
observations Misc. Cv\’}’.”ST.:a’I1d’Sp disp’osVéd” of.
t_tpL;yystt totw§ yyyy Sd/_
t “”RV”&’u JUDGE
” …..