High Court Karnataka High Court

Sri T C Rajiv vs The Land Acquisition Officer on 21 November, 2008

Karnataka High Court
Sri T C Rajiv vs The Land Acquisition Officer on 21 November, 2008
Author: K.N.Keshavanarayana
l

IN THE HIGLE-£ COURT OF KARNATAKA AT 8ANGA'i;.::>I2E

DATED TI-{ES ';{'¥~IE 2 18? DAY 0? NOVEMBER' " 

BE§'ORE

THE H€)N'BLI3 MRJUSTICE K 

MISCELLANEQUS FiRST9T!&_Pi3E.4'4'S.i-» 1§£).114f§3.C§F' fiat)?  _

 §Efl;

Sr;i.'§'.C.Rajiv  '. 5
8/0 Charldraiah I~Iegg'<1'c- '
Agad amut 50 years   .

_ Coffee Planter '  I A 

Resident <33'  E1x'E%:1iSi:§Ii--V.' " 
       ...APPELLAN"I'

(B35  8;
_ S.M';.Ea5ayaraju,'~~--Advs)

 V  .,   A A'   ..... .. V

  The Agguisiaion omcer and %
" .R¢3.vsn'c.t:'~As3is¥:ant Commissiancr

 Sub Eivisien
 . . . EEESPONDENT

 * 4_  Sri.Sangame3h G Patil, Govt. Adv)

kk "  This MFA is filed under Section 54 of the Land

  Aicquisition Act, against; the jtzdgment and award dated
'"28.05.2OG'? passed in LA Mis<;.N0.2/2006 on the fika of

the Civil Judge (Sr,Dn.) Chikmagahzr dismissirlg the
rcfsmncr: pttition for ccampcnsation.

W



3

Officer. The appellant tli1i;'1.k:'u1g that this order'..fie.j;he

award passed by the Land Acquisition  

legai notice éated 03.08.2080 ':;g the = 

_ Officer seeking to refer the Hrattere .1959  

detennhiafien of marketfiéegue 2 en' fheerjgzfeend thate'

compensation determined ;i$ §11_&dequzite«. _  Tlfxbugh the
said notice was   Aeqliisitien Offieer,
within the tiITf1'€V_al}Q%?§?é(1::V1}f1(l1:5f__i{:¥§§§?,. i73rO reference has
been macie, meiiefore:§1:_A_is....neee:$ea1fv to issue direction to
the   to make reference to the

_ 4 -.H'owei1er--,_  of the order under appeal

 V'  _  uf1.1atAfhe"appel1ant though filed the application

   seems to have led evidence as if

it.__\fi?as a.  under Seetien 18 of the Act. I/earned

 Civi1"J__iidge after holding enquiry, by the order under

  has dismissed the said amzliieation mainly on the

. ..  V gI~0Elf1d Y  appeilant has not produced any



"f
S

' Such application wiil have to be filed Within theV_:'pfe1'.iod

allowed under law. it is well settled  

applieation under Section 18 _of. the _-Adi"    

within the time allowed under '}aw;_" sE1efx._pe1j$e1*1.:'i;:_§:i:jt

emitled to seek 31131  to the l._az°id' §?§ce,1.3ieit:ior1~ . L'

Officer for making £;.Iefere1.1.r:ie.._  -regafd to the
language of Sectien  'file notice dated

03.08.2000

fiifier to the date of
award” an application under
Sectiezg of above, admittedly the

appellazif filed’ application under Section 18

” _ ef._fAc1; ‘service of award notice under Seefion

in that View of the matter, the petition

.}iEé§§2A.::under Section 18(3)(b) of the Act before the

Cfiivii” was not maintainable and therefore, the

below was justified in ciismissing the said

K éapplication. There is no error of Raw Cammitted by the

Court below

In this View of the matter, I see no grotmds to
admit this appea}. Accardingly, the appffir.-3,1 is

dismissed. as

., %%J3ufig? A

*b$1/ ~