IN THE HIGH comm' or KARNATAKA, % AT nmmm. M % . DATED THIS THE 24TH DAY1¢%' PRESEML M % : . THE HON'BLE MR.JUs':*:%f:E K, mo Tim HONBLE MR. 3P.fi§mvAsE eowm % NC) 1.
_A;SASj?c{Tfi9IMI§”BE§A}AUM SUB mm
BELGAUM’ % ” %
2. Efitammsn
,si=*L. M.I.DI_ViSIGN
.,’ _’°BE;LG-.AUM_’ %%%%% ..APPELLANTS.
% j k ‘{1’I§’3%*:.:Si!4i;*i.”.§:.$.PATIL, AGA FOR APPELLANTS.)
V s;a«:«mm GIREPPA KAMATI
. % i1}?!/OBELVI,HUKKERI
KUBER KAMATI
~ : MAJOR
MAJOR
R] O BELVI, I
3. JAYAPPA LAXMAN KAMATI
MAJOR
R/O BELVI, HUKZKERI
4. SANTAPPA MALLAPPA KAMV}¥I’I1’_’_’~:V ‘
MAJOR
R/O BELVI, I-IUKKERI’ L x
5. DADAPPA GIREPPA KA1v1.Af1:1sI2s;Cr:DEADCi3Y L RS
JINNAPPA DADDAPPA KAMATLMAJCR
R/O BELVI, C ‘ C
6. SRIKANT DADAPPA
MAJOR ”
R/O ..RESPONDEN’l’S
(1?3yC*S1r’i; 5§}1§fz:Lm*r:C,C%x.’f;K.”.vAD FOR R-2 ‘I-‘O R-4
MFA is m,kE;n%’:I/Cak 54(1) OF LA ACT, AGAINST THE
aunumzm Ann AWARD mx15.4.o4 PASSED IN LAC
NO.;f72[Q4 ON OF THE CIVIL JUDGE (SRJDN),
HI 2§=AR’rLY ALLOWING THE REFERENCE
F03 ENHANCED COMPENSATION.
is coming on for lmring this day,
C SREEDHA£’.”‘RAO, .1., delivered the fallowingz »
I.A.No.1 ailowed. Delay condoned.
2. I.A.Nos.2 and 3 allcawed. L125 of rim-sad R-1
are permitted to be brought on record.
fa.
3. Sri K.T.KiWad takes notice for
deceased R-1. «
4. This Court, in MFA fr57*r;2e&o%4%i% x j u
compensation at the rate of =u
respect of a land growing sugmjcane c1*r3p_’ac’qui:jcd tmdcr
the notification of Cfiizesfion is
also acquired under and for the
same awarded at
the rate of ‘-‘§:5i.:~’. and cannt
be called excgsgws.
sa/-‘§___
….. -judge
Sd/-3
Judge