IN man man 0003'!' or nAmwrAxA AT umuom
mum THIS nm 106- my or
-mm lln'l"Ill _-'ll'lfl'I'll_".'lB 1_Ii;_It__)1l_Al'.A
manna' 'owns! drain-' an-nu-Iwwura--6-I -o-V--vs-_-u
mm nownm un.Jus11¢n A k%
"I"1-ya. Anni {"1-in-|r|.s-vs-'nn¥:\111yIe'.-..,
111': n§§'o\.J'J£uflfli'D§-l\"l§_iL * -
Chikodi.
A£ByAS:iAAm1
AND: %%%% A A
R/o.H1r:-.kodi '_
Cl1ikodi'f'a_lul; A _
Belgaum Dim, ....Respondents
Adv.)
A Tmgmm.mt Appeal in filed under sec.54 of the
LA’-»’Act .”.’aga;,=1nst the Judmcnt and Award dated
2’9..9.2a.’}=’;L’4j’*;aa%d in LAC Na.3;’1995 m the file sf the
civii A Judge (Sr.Dn.), _Chikodi, partly allowing the
petition for enhanced compensation.
* This MFA coming on for dictating the Judgment
day’, :’u”‘i’Ii A J, fia1i’v’e:’*”m tlw fa’.um'”-‘m5.*-
‘.4-
L
JUDGEIIT
‘I’
All I-ILND fl.ll!lIoIiI.l, Id:-La Jlwslnnuwaslnnnswua
n 4-‘hln annual H-an A4: l’1\InIrninn’L;I}_aII:_-‘
(hereinaflaer referred as ‘Li\O”) has the _
correctness of the market vah_J,e.. .dete1miIlei14 uh’ ‘V
learned Civil Judge(Sr.Dn.), = i ff
meferned as ‘Reference
‘~*a~ Ms by l=’.i.’s_. £ra§.’,:::gnued_
fl: ‘2’ 1;
jar lvll.-§¢:I£’\.l 1 I-Illa 4\.dI2l:I.l.|§.rI.l II’-Ill In-Isa-A
av-3
s.N.Ha;ti, I439-‘§;!’Vi*eapondcI1t~cIa1man’ ‘ t,
we nchicgv dihhhm as to the finding of
the as to the Rerenenoe made to
pcfiriod of limitation; various dates
11:: +114 flu Mn nvi-ant and
u ¢;’u~.I1;u-n-I.¢-uI- rural-‘final-‘A
l.. l..l.I.Jl.l..ulul.l.I.I.Lrl.IcI, I-Ill: lJJol’\I-, unuaau nun
:……..’:….
“315:-rum’ .4u:._I v
‘izhe land under acquisition anti also the
of the respondent-ckaimant to the atatumry
on the market value of the land under
;§;:q¢a:ug:;, is disputed is the rate at which the
_._I_-.n. ..-_’l
1IlHl’KI’.l’l. H].
..f ti-5.. ;….-u-I-‘:43 ‘nu-u-st’ ‘an-can ‘titan-I
‘E 16 uuqunuu luuu nun uusu uwu:u.u.u;uu””
by the learned Refexenoc Court.
.–~F”*”‘
3. It is the contention of the learned AGA that the
learned Reference Court ought to have taken per of
Sugar Cane less than 40 tone. ‘the
S;N-HH the 1_A.9_T’.r1.–d. Ilnnel ”
V umpiafu
.g.1;.._ “Ii.-.._ .37
._I….2……. __
cieuluaut is t1″u’aJ’., I’:IEi’v’if’1§ héid,
acquisition was of Class-I L.
ought to have taken the yiexldaof. more
than 50 tons per 40 tons for
the p1.I.rpe;-se -1′ .,_.xi. 0 1. d ‘V V
land by Further, 1:
is the that the Reference
some additional amount
towaxtielcoet of’ by crushing the sugar
I Ilfld
ya-gr EIAIVVJJ .2-ya auto»: no-no 3-in Iuflhl\iI-DI III I is: I-snarl-5:6 I-I
. . . . . W
tine value of the said contention
xueounsel for the respondent-claimant is
V –V learned Reference Court took only one
qummlior as the yield obtained by crushing 1
— hint? “of sugar we .*:=.e*..;-.-=-I’… of takhig mm’ “M-” “M
In-371.1 ‘II ‘III I-I-XI-I-I |.l’I».Ifl-I
A llquintai ofjaggery as such yield, the Reference court did
not commit any error in not deducting any further
I_l
4. As com
be seen Para-9 of
Judgment, based on Ex.P4, tl’Jl93.._¢_3xtf’flCt4 ‘V
respect of the land in question for the
Reference Court found larid
QR
vi In-I-I
f
t
.1-mm: yiezez
notification reveais grown in
Class-II leaned er 75 tons and
category
of tone maximum 30 tons.
H1 . nnininn that H1» Inn!-nail
‘I”h-In H’a,9rin’n an um air A 7 I3
Referen -vwae’ not justified in mun’ ‘ ‘ g per acre
at 40 tone, which is not even
of Class–II category land.
though the Reference Court has
% eesewed at pa1’a–l0 of the impugned Judgment that it
established fact that one ton of sugar cane will
1 nun’:-sl-cl nf annnvur I-‘I-Inna -In run ‘tamed fr\-ll I’}1’I¢
33 ‘IV l\’I lalllfil
JUJLI. J. quuunl U1 jag;-I..a~I._y, unau
flnding inasmuch as no materiai was piaoed bd”om the
(-“””A’
5.
i
I’
E
:
i
1!.’-nnnlhtlfin In I 153! V AC JCCW 1. RI
U.l’Gl.IUC CUlfl’L Hy C.ILIlUl.’ ll.l.1LI. G ‘lhfifl
conclusion. Sri S.N .1-Iatti, the learned counsel”
respondent-claJman’ t placing his ”
contents of book titled tan L
S=C=KI_1b1_1-_d, Retd, Jo,int
_ 1.-u_1_ r|_.=…-|_’_”_.
and p ‘ 11 1edt”–vt.b’y Ki.ibnaau.”‘t nan,
Dharwad wherein t11e~..autt_1oi*’ at ‘i5age~397
that by crushing 1 tonof. 1.00 to 1.40
quintals of submitted that
the errr_s.r in ta..|d_n.g
oniy yieid of
cane. Reference Court was not
justjfied of sugar cane only at 40 tons
‘pee and 1fivas’not justlfled further in taking only
nnp ti ‘3-
V =3?’ ta! as the yield -…m n…..r-e Ln of !.!l.!£’fl1′,,…’.
cane, javcvA.7~a1we of the considered opinion the
contention of the learned AGA that the Reference Court
dd ‘atougtit to have deducted some amount towards coat of
-gireparation of jaggery by crushing the sugar cane gmwn
nit!
doubt it is true that the respondent–ciaimant must have
(§f’\.-r–..—r
Ch
incurred some expenditure in addition to the coat of
cultivation, (which came to be deducted at fthe
n’nr\un nnnllal -iI1nnrnn\ fntnnnrl -runnvucn-II-I111 AP
vs _
lfv.’
1′ .
crushing each ton of sugar cane. _Eu_t, ir11.view.fef ” = ii
that the learned Reference
cane at low rate of 40 Iaone age . the
yield of jaggery at the of one ton of
to _ ‘manna nvniuflrfi 1r1:\’.I- ‘H§la.,u’rn-I-‘i’ar””‘I ‘
‘flu-I-l\l, lull-I-AI’-d UVKJI-I-I?-I 1.3:!’-“.’_ II?-teal’
3
3
D
3
D
1-
Reference in of any
amount of jaggery
dctmms&”z}.~’tt;ell:fie:rket§aju¢ Glue acquired land.
5.e¢s learned AGA has placed
his clecieion of the learned Single Judge
l 5615105 which to be
#1V.!.j…..V_’A…,..:’.’H. nnnnn ..’I_.I__ .___.._ _ ..-_…._
-£o3.4£UUD, 1 In 11 $7 I1 8|»-[“1
.: 2.. – 1.
-1.-
I
Re;’200.] 4 allowed as deduction towards preparation
by the claimant himself by crushing the sugar
ll grown in the land under acquisition in addition to
…1;he deduction of 50% of the goes fig he
_I4.£_-_L.!_
.A._______.1_ ___4. -1.’ __ ._ -1.’ _..___._ ___..- I”\__ ._…__.IL-I
HJWHIUS (JOEL 1 cmu L10 1 U1 Eugen’ cane. LII]. Cl:l.I’UIUl
reading of the said Judgment, we have not been able to
% sk/bpyzsans;
7
find out as to under what circumstances, on what haéflia.
“id for what re….,..n-mus the -..itil dgducfion was _.__ A’
the learned Judge. “‘i”neref’1”, ti-1e “-‘d Judgndnt ‘kg of
no help to the learned AGA to : i’
that a particular sum shou1dJTkbe,ded-acted of” k%
the price of 1 quinlzal of
7. In view of our we are of
t.__¢_: considered deserves to
be di””‘sae”‘ _V Ewing »:.’.4ei:.-‘.j:>1d’—-9.11’* marl; Aogcordingly, the
same is: (lis111:is$¢a.d,A as .f6’éost.