IN THE HIGH COURT OF KARNATAIKA, BANGALORE
DATED THIS THE: Sm mv or MARCH 2010".
BEFORE
THE) HON'8LEZ MR. JUSTICE ARAv1NI3«r-irulimgréij
MISCELLANEOUS FIRST APPEAL fie? £009 T
BETWEEN:
The Deputy Chief Engineer
(C0r1struei'i0n}, V
South Western Rai1way,=._ _
No.18, Millers Road. A A
Contonment, . _ A "
Bangalore -- APPELLANT
(By Smt,.K.S§. A_siu_s"L1y.:r1, foli";M'{S=Nyayamit.ra
"
AND:
1.
‘1’ he Land A’eqvuiVsii:i0r1. C)§ficer
_ An,..ri;{Ass%st,ani. ‘C.Qrnmf.ssi0ner.
CF1veieka,maga1ur. ” “”” ”
2. A Sri. VChfar1r;2if;.eS~hava.
3/ 0.; ‘ Ma’i;:5’Qr£.;= Garrgan 112:,
Age: M_aj~0_r1j’..– A
Hireméigalyur.
ChEek2;rriag21lL1r TR :3: Dt. RESPONDEZNTS
‘ This MFA filed u/8.5-4(1) of I..anci Acrquisitiorl Act,
Aa.’g:ai*;»r1s3′{, the common judgement and award dated
18.04.2008 passed in LAC No.89/2006 on the file of the
Civil Judge {Sr.Dn.). Chikm21g21l1.1r. allowing
reference petition for enhanced eompensaiion. 7
This Appeal Coming on for Orders tE1is_;’c’i’a1y.’,V’~.t:he;_.
court. delivered the following:
JUDGMEN;1:”«<iA 0
Learned counsel for the alppéllai-ii:A'subrr3.1ts.tliatlapl"
Memo has been filed on silt-ci1.i.r1g.{iiiiereiiticljer
that the Subject matter" Qf less
than Rs. 10 lakhs, the before the
District Court seelfs lsppeal papers
reserving liberty'-4'ieolihhe appeal before the
District She also states that
Court: feevof'-Rs.2V{3;:'§§%}8/'–~.__had been paid in this appeal
and seeks pe"1:missio_I1 'for'refL111d ofthe same.
__fiV\/i«"<FT1<) 'IllS.._…?iCiC€pt€(l sad the appellant is
.0'-perrfii–=£.t;e'd4:t'o;'w:it.l1draw* the appeal. In View of the Memo
fiiedlor se<§%'i~;i11'g'l;)errnission to wiihdraw the appeal and
same: ha.fJi'11.g7 been aeeepteci by ihis Court appellant;
-‘..u
wouid be em:i’i’1ed for 1’cf1md of the C(;}1,1rt fee. which has
been paid on the appeai memorandum.
3. The Regisiry is directed to refund fee ”
and also the appeal papers to endablc-E-~f,I3;ed’sgppéi-Earitw-L1.0:;T.«
file the same before the app1’c-‘gj5ri.a.t<: C0ui"t.V
C21