in THE HIGH comer or KARHATAKA cmcurr wncnii--.a;'r DHARWAD _ DATED mm THE 20" DAY or novEMnmn,¥'.:§dc3%Lé-.. . mm Honrnm MR.JU8'I*ICE ::,ss;sJ£,fi>HAit.M1§Ad%;:»% THE HOWBLE MR.JU8'l'ICE_ nu. ma No. 4533 [I...£'i~a"«?j_ Between: V A 1. The Asst. Qommissidnéif " K And A $9 The 'Executive No. 1 L'"[f.%B,vI)iv_iSi0n,.é 1319,. 1, Mam'1'.abad'. Addl. Govt.Adv. for appellants. ) J «to -' and i3'm}e;1§ifag<)uda, .A SINCE fiECEASED EY HIS LE3. T. lfiatremma, majer, W] 0. Devendragouda, V A' 11:), Chaxmabasaxmgouda major, 3/ :3. Devendmgeuda, major, d/ o.Deve1";.<:1ragouda, Id. Iranagouda, major, s/o.Devendra,gou.da, 1e. Basamma, major, s/ 0. Devcndragouda, If. Prakashgouda, major, .. S/o.I)evendrag9ud a,-- . ' F2/V9;"V§3i-r;£1;'»Tvil1a'ag€; - Yeiburga Kop9aiaDist. _ = __ V Respondents
(fly for Respondents.)
filed U/s.54(I) at’ LA Act against the
judgnizmt arm award (it. 23«3-2904 passed in LAC
No.2’i1i0Q__v’o;1.1’=t11e file of the Civil Judge (Sr.DI1.) Koppal,
_ ‘partiy aikjwing the reference petition fer armarwed
” ” ‘ «–<.; éz11;_)¢:1s'atioI1.
«' appeal caming on for hearing, this day,
" '}{.S:¥REEDHAR mo. 3., delivered the following:
JUnaME£i '
The land ofthe claimant is acquired far H3Ii§iA';§tejvc/Hct;3 This %
Court in MFA No.2186/2009.. for p1a;A:ed.hIand;§,AA awarded
compensation at the rate of (if Therefore, it is
untenable for the 'V _ to 1 céfiifiénsafim awarded
eanifis if V " V'
Sd/~
Judge
Sd/n