Karnataka High Court
Sri.Hanumanthappa vs The Special Land Acuisition on 3 March, 2010
MISCELLANEOUS FIRST APpEAL'i§:"o;539ig3A2oi(§'9. ELAC)
E M FA 5399 / 09
IN THE HIGH COURT OF KRNATAKA AT BANGALORE
DATED THIS THE 03% DAY OF MARCH 2010 '
BEFORE ' 2 '
THE HONBLE MR. JUSTICE %
BETWEEN
1.
Sri. Hanumanthappa,
Son of Rangappa,
Aged about 60 yezi1__'S~.__
Smt. Jana-kalnnma, _ j
W/0. Yellappa, --
Aged abqutyeaijs, 3; ..
App_¢1_ian~t§{"i A'
Residing. Ag'-.1 Baégivana gangur
Village 5: P0Tst;.. " '
Shiinoga *1*a1ui;."anaV.1§is,fi£;ct. APPELLANT/S
[By Sri. B.R'.iI3i'iriivas.a Aiinivdia, Adv.)
~ Oififiviflfrflfv, V L¥ppe'r Thunga Proj ect;
Land Acquisition
"C)pp.'O"1jd Office.
'---.._Shimega}; Shimoga City.
Shifmoga Taluk <3: District.
¢ AA 'ii---Iheiifixecutive Engineer,
* ijpperz' Thunga Project,
Opp. Oié DC. Officze,
Shimoga, Shimoga City,
Shirnoga Taiuk :31 District. RESPONENT/S
:2, M FA 5399/09
This MFA filed 13/8 54 of Land Acquisition Act pleased to
modify the impugned judgment and award passed'spl:')y the
Learned Court of First Additional Civil Judge {Sr.Dn.l'&s_C'.JM_ at
Shimoga, in LAC No.46/2001 dated 20.10.2008 and._r11odifyptl1e
same by enhancing the compensation of Rs.8.00_._C:£)O/#3'--{Ru.i3'e.es~.p
Eight Lakhs} per ace as prayed for in the cl.airi1._petf_ition and
award costs, in the interest. oI'justi.cepand equity? * . "
This l\/IFA coming on for Ord.e1's_A_Alth.is:'day.
delivered the following:
JUDGiVis:i§a"i"
Counsel for the alviltlelriio seeking
permission to withdraw' appellants are
permitted to is directed to
return all :i~*,uclJ"=doc'urz1'ei€i'ts"*which the appellants seek to
withdrazpv aft_ei"-'l.tiVfeplacVirigfi.the same with attested Photocopies
thereof. A
.....
« 5