High Court Karnataka High Court

The Deputy Chief Engineer vs The Land Acquisition Officer on 3 November, 2010

Karnataka High Court
The Deputy Chief Engineer vs The Land Acquisition Officer on 3 November, 2010
Author: A.N.Venugopala Gowda
{H Tffi PHGH CQURT SF I(.?sRI'i'AT£s.K&, Bfiflfi-ALORE
D;F§£'I'EI} THIS TI-E 0333 31%? GE' HGVERQER 2619
B E F 0 R E

T33 Hmmm MR. JUSHCE A.K."iiEHUGOPfiI.A   " 

msmLmNEc3¥.:s FmS?  H0.§j;34.C§Ii;_j2i§i}?2:'  " T

msc.<:vL.§u. 16522,{2009 fizz w«?A.:§§;g?9§i2e.§§ & V'  J 

The Ewuty (lhifi Englnwr
{fanstrucfian} _

Sazzth Wmtm Railway .  w

139.18, Miilws Rzmti

Ctmtonmmt   ' "
B-angalzsre «- 5€s9§4&_.   . if

 """      ma & Misc.GV1J

[By amt.  , fm:
BEI 3. '}§yaymzif&*£.jir1iéreg;a'iiw}

AXE:

uwnmnw-wi-ntw-v-u

 ~  é%_A.a§iata.t1t
..  Csxgrzfisaéxmar
'- A 

V 3. H3.

V * :,3}'e Séédegaewda
,,..RE$P{§B¥fiE¥'?I'$

{eammcm in Efifi &. Bfim.{:vI)



This EPA is filevd undfir Secfian 54(1) sf' LA Act against
fhe judmmt anfi award damti §.6.4.2038 yazaerd in LA¢.'3
N936] 2666 an the 51:3 af the Civii Judge (3r.13n.} an& CJE,
 , afiowitzg €53 refamse pei'wi::;:t:: far enhansgeé
cmmgmgwmg  

This mac-.cv:. 1652212909 ia mad unéer  
of <.',.P.C praying ta raéali the an-star tinted 219} '7 

seat ofR3.1,9G0i- in the mmm afjuwoe.

ma appeai along with naamcsa M§aifi§.ing'*«.§n:   

thta day, the (Ewart de]J:v& the fa11ovz{ fmg.;~ .. 
J up a  %
Tfm apgl was   
by a Rafcrmncz-:2 Ceurt.   %;m an 13.499

with a mminaz  reg";  the Regnlizry

noticed  a%}gng.kkL[%% af'.§;'I9iév'vaep§:ea1i:1:3i11ding the

nan  of  amnum cf the {Smart fiae

vfizvé-w;§.. am  5: 152:: apml,

 baen Iiataé Ear :mn~mmp1ia1:me

  sf  a  mw arder wag pawafi

 'Q11  ' ' the appaliant to camply wfi 11 the

'  "e¥3je§J<::r£é:ons within em went}: by daspwiting mat cxf

  ':ea;;§mm;~ in Bmgalom Eéledizsafinn Camre. The ofsw

i"';¢1'§j5wfi¢m haviztg mt ham mmgfiafi eeétlz witrfin the

S

/L'.



time aiiewefi, tlw arder task 33%: and as a rwult. 

&%l stwd dismmed far 21:31:-ymsar:u*5m:n.

3; Seeléng seizing aide of the said  

x-mm the aprpaal, mac, cv1.:ss22;e9    "

perusal sf the mid mimt. appiicatiatfi,  

the csntmta cf para 5 of  
appficafian,»    
statemrxt rrmuie       f31'=€3.&r datea
25.16.13

, was directed
to fizrmhh by -zietails at ms cam

which 21;_ad__ in para 5 of the

afamaia ‘L® fi 1f::§&V.’.muns¢1 rm an amavit.

TEE ;§1éat£.é.:’ and fined mumel far the

% §m%kAam* .

% – 1 °$i’:fl”t§+A%:{.s. Anuwya ma, aamm. has meet

gm Qwhich aha has made’ -it clear that aha had

‘ tars mix any allmtiasm wins’: me Ciourt

she fix-em 592′ the zmmre efatafiemm made in

M

/,_/'”‘

_’..

para 5 cf tim afiidavit am she has ‘icnzclsyaé

mrmndifimml apolg fir anti: statizt.

afiéavit is placed an xtmrd.

5. in View eat’ me m’:i§é£$i:i;§iti,6;na£”

mfifl by tlna lmmad wuzifilg “V

with flare! tn stairway: 5′
in suypnrt af 1%
axwinaf 8*’-affifi amxated

5. :§afi£;a;§.cvi.15522/09,
the a;t1d aa. a rwuhz,
the mg,

’22_ barfi cauzmsei Eur flu

mm hm mu film weldng

3%} and harms, tw magi imefi’

my as withdrawn, In viasw of am mm

sign 9? the Ieai cazzzmei, the appeal

ef as withdrawtz, E’

//,/v’

fr’:

Regimtxy iw directw to mfuzfi the Caurt fw paidfin

the apfil mmzzraxfium aince the apgeilanfg

wiszhdrawn tlm apml,