Karnataka High Court
The Asst Commissioner Belgaum vs Godawwa Kallappa Kurani on 3 October, 2008
IN THE HIGH COURE OF KARNRTAKA,
CIRCUIT BENCK A? DHARWAD
mmn 'fills on FRIDAY, 03 2*}: may or oc'roa2sz$..._.i+Ejéii§3§"',;~
BEFORE
new BLE MR. JUSTICE v,G';'siAB_HAt411', I I
AND = - V -- "
HON' BLE MR. JUS'§'ICE s.N.é'A:_1'fA§iAaAiA§iA., «.
MFA N0 47o3'»€$§*~'~.2oo$"' .
BETKEEN
1. was ASST cc>m~:zssz£j+i:'éRA I
BELGAUM -- j '.v..'.j'V'~m>.'.;=1'-:1.1..a:x:es'r
(By Sri: c.s.pA&*;;;,
1. GODAHWA' .2; I
smcn: BY. L'.
_ 1A) .. smivaeax ~
'*3?/0.i..D.EVAGOUDA ' ""921€r:L
Bmwsou
3. I ,1?':PpAvv'%g_ :§A'rYA9PA mm:
SINCE'. BY L.RS
__NE}-EEIJAVVA BALAPPA BANDUGOLA
Q' §§:.L R/O.I<AMA'.1'NUR. HUKKERI
BELGAUH. m RESPONDENTS
5:1 : MALLIKARfl'£.a~i.C.BASAREDDY)
THIS HER IS FILED U/S 54(1) OF LAND
ACQUISI?ION BET AGAINST THE JUDGMENT AND Aflfiflfi
DRTED:17/12/2004 PASSED IN LRC NO.130/200% ON
TE FILE OF CIVIL JUDGE (SR.DN) HUKERI, PARTLY
A£LOING THE REFERENCE APPLICATIO FUR ENRANCED
C(}4PENSATION . _ T.
THIS APPEAL cormxc; on ma HEARING Tniisllfjiégg'; "'
flfififlhflli 3., DELEVERED THE FOLLOWING: HH";V'l
This appeal by the Vfitétg is _fil§§ 7§éin§
aggrieved by the judgentlafid.éwardAbaase& by
the Civil Judge, ts:§'.t_:J§;gi, gym-geri, in
LAC.No. 130/2001 _w§z_ereih''''tli:e ' awarded
to thé vfilalmafitt ,]h§s_ -Stan enhanced to
Rs.2.O0,§39/-V'p§r@V#c:§~»along with statutory
benefits. n X_1 W
"Z, The essential facts of the case leading
Vt_u§'t§utHlt_tppeal with referenca to the rank of
thé'9pértie# fbéfore the Trial Court are as
ll" follos:j"l
l=n jThégDland belonging to the claimants in
l'-S§,N9{305/9 and 395/17 measurimg 20 guntas ad
x"»fi27'guntas respectively was acquired pursuant to
Vll',_ the preliminary notification dated 29.12.1994,
final notification was published on ?.3.1996 and
WE.
an award was passed on 13.9.1993. B$ipgfl.h6tf:V
satisfied with the offer made by th§'.L&fiHh"w'u
Aclquisition Officer, the claimants tsog¢ht._fot} 3
reference to the Civil Ccurt. "Qn7£éfe£é§§e.:t:§ahh
same was numbered as LAC.Né.i3Q/20$1.w_ h
3. On behalf of the_éla;fiéfit$:Ex$.P1 to P5
were got marked and on Séhaif pf théiréspondents
Exs.D1 and D2iQ§£t_q§t hétkéfi.hhTh€ trial Court
after consiégrifig the t5ntéhti§fi of the Counsel
for the fihftigfi théhthéheviééhte on record held
that tqéflciaimahtfihfiréhehtitled to enahancement
of compensatioh. to 7R$:i,OO,00O/-- per acre and
~"a;soj§rahte¢ stétutory benefits and accordingly
hpafitédhthévjufigmant and award dated 17.12.2004.
Be§n§Vag§ri¢vé& by the said judgent and award
the State héé preferred this appeal.
"."é.' we have heard the leérned Govarnmnt
'_fidv$cate and the learned Counsel for the
AA""iespnodentswclaimants.
\9~3
5. The land comprised in Sy.N.309/1.3»
measuring 17 guntas and 309/27 measuring":V:24"t:'*.t "v.
guntas were also acquired for the same
under preliminary notification.-dated
and final notification dated ;*7.3_';t1§9é'~._ap§
reference, the compensatir-3_ri*~.... was7
Rs.2,00,000/--. Being __aggrie_v:é'd.:flbyV_ th.e5 '--s}a::;.;:e, the
Land Acquisition ~ preferred
MFA.No.4770/2005._and Aa..,.iDiViv~sA:§_ipn"x"'Eéi§.C;h':' of this
court by '_Vdated€ '--«zfisxnissed the
aPPQal enhancement of
cmnpensatien' reference Court. In
View of thgzét jfiéigxfient, the respondents,
._.VwhoseV»._§t3'.énds a§re.. é1sc::» acquired pursuant to the
and final notification for the
éé:ne"-T'_p:érfi¥6:_?§a also entitled to Rs.2,90,000/-
awa.rde_d iby reference Court. Accordingly,
:the aaid jtadgment, we hold that there
'A merit in this appeal and pass the
,.._j' f'ol3.owing:
kw-
Ndf
ORDER
The appeal is dismissed.