1 MFA 2711/2009
IN THE men comm' OF KA.Ri'\iA'I'AKA AT BANGALORE
DATED THIS ON THE 04'"! DAY OF MARCH 20
BEFORE in
THEE HONBLE'. MR. JUSTICE ARAvINo.Is.nl_fIyI.eiI'<ll..::: C V
MISCELLANEOUS FIRST APPE3A1;;.'l\lO:.:fl2I'?Aji gooal _
BETWEEN C C
The Deputy Chief Engineer
(Construction), V
South Western Railway. '
No.18, Millers Road. ._ .
Contonment. _ ' '
Bangalore 560 04.8.,' ;..1APPELLANT/ S
[By Smt. KS. /'s.fl?Y31yamitra Advocates)
AND .... 1' 4' V" ' Z
1. Thelidanid p.c£1o1isILIofi"ofIIceI- -
And Assistant.' Co.i13ml*S_Sio.n'eI',
Chickafn_aga_Vlur' ._ ' C'
H. B. Dayan.anda Basavaraj.
.....
v_S/o.'S&ri, Basappa,
'I:'.irenIaga1ur;,
'«.C'CliiekaIriagal:ir Taiuk 8: District. RESPONDENT/S
=l=*=3'-*7?
filed u/S 54(1) of the Land Acquisition Act
:1 '.i''~.against thejudgment and award dated: l.5.04.2008 passed in LAC
' N'c.1/2Q06 on the fiie of the Civil Judge (SrIDn.), Chiekmagaiur,
" sallowing the reference petition for enhanced compensation.
This MFA coining on for Orders this day, the Court
C' " . :cleliveI"ed the following:
2 MFA 271}./2009
JUDGMENT
Learned counsel for the appellant has filed Memo-..seeking
for return of t.he appeal papers to enable her
before the District Court. Chickniagaliix’. since”‘t’h§’..y£ilV1.1atio:1 or
the present; appeal is less than Rs. ioilpakh-sh? it
2. Memo is accepted appellant to
withdraw the appeal. In, jfiew pot’ Vi..the”‘1\/_I’e111oA”{‘i’}cd~’l’or seeking
permission to withdraw having been
accepted by this for refund of
the Court ‘beep-;’p.aid.”oavthelappeal memorandum.
3. ddii*ec.’ted’to”revtu1*n the appeal papers to
the leai’nee1′.rcounVselVVlVto’:_i;e,n’ahle».:then1 to fiie the same before the
jurisdictional C’ourt..fIfheA’=Cot;irt fee paid on this appeal is also
‘(3rd_ei*ed!t*o 1″e_t”unded:* ———- ~ ”
sd/~
EEEDGE