High Court Karnataka High Court

Sri.Channegowda vs The Special Land Acqusition … on 16 October, 2009

Karnataka High Court
Sri.Channegowda vs The Special Land Acqusition … on 16 October, 2009
Author: H N Das
IN THE HIGH COURT OF KARNATAKA AT BANGALQRE

DATED THIS THE 161% DAY OF OCTOBER, 2909f =77[;--_: ,

BEFORE

THE HON'BLE MR. IUSTICE .   _ 

M.F.A.No.5303;QQ9i(L4$_.Q
BETWEEN: '

sax CHANNEGOWDA

s/O BYREGOWDA . V Vv
AGED ABOUT 54 YEARS   O 
R/O BOMMAsAN:>;R;Av11{LAna~"

KOD1HALLI--1:{OBL1"*3;  " ,
KANAKAPURA'I"A-LUK » _ 'V 
BANGA1 ORE RURAi;'tDfST.RECfu1f._.
 -    ..APPELLANT
(By Sn_B.L.sA;"z~1{EEv,';ADV.)'~= "

't}iEtsPi:C'i;zt-L'§p;Ai\:n ACQUISITION OFFICER

 RAMANAGARAM.

RAMANAGARAM SUB--DIVISION
"RESPONDENT

V’ This appeal filed under Section 54(1) of the Land

= u pvpfkcquisition Act, 1984 against the judgment and award dated
5.3.2005 passed by the Add1.Civi1 Iudge (SD) at Ramanagaram in

Lower Appellate Court No.24/1988.

z7L\z\/”~

This appeai coming on for orders this day, the..cQutt

the foiiowing;

Learned counsel for the appe.i’iant=.”‘fiied a”

withdrawai of the appeal with Va’E.i.herty te fiie’ appeaihh

before appropriate for1.1t:t1;..A_ plaeed ‘en record.
Accordingly, the appeal a liberty to the
Petiti0T1~’3f 33 is hereby directed
to erders in the appeal on

substitu’tAion of Vauthen_ticaate–d_ Eopies.

safe
EUDGE