High Court Karnataka High Court

Sri Thippaswamy vs The Land Acquisition Officer … on 14 July, 2009

Karnataka High Court
Sri Thippaswamy vs The Land Acquisition Officer … on 14 July, 2009
Author: N.Ananda


QR COBRT OF 5€&?;NATN(A HIGH OF KARNAYAKA Hifl-PH COOK? OF KARNATAKA HIGH C0921′ OF KARNAYAKA HIGH COURT OF KARNATAKA I-HGI-I (I!

:§ ?HE xE§§°c$§R? g? §&a§A?AxA A? Eéfififiiéfifi
EA?E§ TEES $33 1″ EA? a? gag? §$é§ gfh
gawmaa K H

THE HQfi’ELE fi§.§¥fi?IQE xgéggfiég.’

ggg§.Me.¢43;§§§§’
5E?§§E§: V ‘ a
Sr: ?§i§§a$wamy

Slfi Thimmagga V ,_ ;

agfié ahsut $1 ¥ea:§i_ 1

Agrigulturiat _ ~-

fiagaramara ¥iliag&”_’r.’ , . ,
£haZ1ak$r§.Ealgkg_ V ;._Vjy ‘1«’ ,.$ §§?E?I$EER

{By S£;«c E §a§hévggfi§aa”§§v,?
Axa;M__”z”‘°

$33 Land §¢aié::i§5~9§£:cer {LAG}
chitradurgaV4a$??«§§:,» … R$3?Q¥§$§T

{fly 5ri*§ Na§sy3$3§§§, HSQEE

_ .V %§is ‘fiK?wm§ilaé mfg 213 sf’ tha $§m againgt
the fiuégemeat ané fiffifif éatefi E?aE2,2§§? gassed

: ig LA£,fi§}§§f2§fi2 am {kg fiie af aha Civil gudge,
.’.§3§&§§§;*g§hal1akexa, rejecting the xefgrence
eApetiti$§ fliiad af% :8 af the h§%. Est,

?f§ié yetition Sawing 9% far Qréers this flay,
thavfiamrt mafia tha §all§ging:w

Qfifififi

?fii3 aivii Réviaiaa ?%:itie§ is filad
agaifist tha diamiggai af tha Rafiéxenaa mafia
§§$,i8 af ihé Land Asquifiifiisfi act, 33 ba:§%& éy

.-1.. pt-“L”-1:éF;\ ‘ <5

fin'

"Ii CQUKT OF KARNATA p

-3 KA I-HG!-I OF KARNATAKA HIGH COURT OF KARNATAKA HIGH (SOUR? OF KARNATAKA HIGH COUIH OF KARNATAKA HIGH CC

limitatiwfi. Qeference was made far eahansgfignt sf
camyansatica. wharafaxe, tfie im§u§nad” §:fi$£g is

apgaalahie ufS.§é mi tha Laafi fiaqmisifiiaa hit. * ‘

2. in the raault, 5.3.? §$;dig§i5£&$ é$Vfint

maiatainabie with libi§i1j.’t}’ ‘£§3= “._th% §’aA%;;ti¢::é’;~%”‘*t.¢

fila an appaaz uiS.§4″¢§$. tha*_Lanfis’%§§fi§sitiéh

‘ i Mk Judge

nag, …. .-_”=.'”