Karnataka High Court
Sri Kalegowda S/O Sri Siddegowda vs The Special Land Acquision … on 12 October, 2009
1 MFA 8§§!G9
IN THE HIGH comm' OF KARNATAKA, BAN:s,«;§%c':aET%1L: - _
DATED was THE 12?" my 0F:1?QTb$ER ' 'V, T
BEFOVRE_ % A u
THE HONTBLE MR'JUST!CE H';'?£NAC§AhfiC§;1fsf{hV'Df;§?§ H
BETWEEN:
Sri.KALEGQ\!*JF3:.;A'1S!O [s §V;s:j§DEéé3»%JDA
RIO HANCHYA §.fiLLA(;'E_ %
KASABAHOESLJ + A _ % %
wsoae ramgégws 9:s*mn¢.3' -- 570 am .
1 % ...APPELLANT
(By Sri: Pmuegexsg Adm.)
k [ ' -193.7. _é5I'!li-'.{,:". fis--!._ LAND ACQl.}iSi'I'§ON OFFICER
Vx_'R.,P*r2g)¢Ec:T;%MvsoRE -- 5'20 om
'_ = « RESPONDENT
Ti;i¥$ F LED L115 54 OF LANE) ACQUl8iT¥ON AC'{, 3894
A$'i'«§N;ST THE JUBGMENT AND AWARD DATEE) 24.13209?
% 4PAS$EB«~AiN LAC r~éo.442i2m are THE ma OF iii A9Drr:o:~:AL
C§'£f§¥.' a§:'J§G.E (SRENJ, MYSORE, PARTLY AL¥..OW¥NG "ff-lfi
_ afirregehzcz PETITEON FOR Emwcsn COMPEN$ATi0f~£ ANS
* ;;?.E.EFJNG FURTHER awamcemam ow compewsmow.
T¥-RS MFA COMING ON FOR ORDERS Ti-iiS SAY, THE
S " COURT DELEVERED THE FOi..LOWiNG:~
2 MFA 869i09
JUDGMENT
in View of the office ob§ections, iaazned counsei—.f§:r.V,fr:é:: .
appellant submits that the appeai papers mag}.
presented before the pmper Forum. Acccrdingi}4i;—-g’§§’peal is.’vhef§by
returned.
2. On the above terms, t?:4.-Qéppégai f§é’r*ebyf disposed of.
dh*