High Court Karnataka High Court

The Deputy Chief … vs The Land Acquisition Officer on 8 March, 2010

Karnataka High Court
The Deputy Chief … vs The Land Acquisition Officer on 8 March, 2010
Author: Aravind Kumar
.1 MFA 2725/2009

IN THE HIGH coum OF KARNATAKA AT BANGALORE
DATED THIS ON THE 08"" DAY 09' MARCH 2:).
BEFORE C
THE i~1ON'BLE MR. JUS'I'}CE ARAVIN3} 11<;.i§jifya¢§i1€é[ «
MISCELLANEOUS FIRST APPEAL No.2jg§g, éQo9"1m,¢j  j

BETWEEN

The Deputy Chief Engineer

{Construction}. V  

South Western Railway. '

No.18, Miiiers Road, =

Contonrnent.    _  .  '    "

Bangalore 560 O{L8._ &   'V   'JAPPELLANT/S

{By Srnt. i<.s.,Ai5'i;.g{§;y:i_V'.r5r«.M/s~.._Nyay:am:_tra Advocates.)

AND

1. The Land AC'q§iisiVti.on'~Qfiioer
And Asaiéstant 'cornmisésiioner,
Chiokamagaluixf ' '

  - 'V

. W,Majvo1t_ -' V
" i_VV/o".=  .K,G;.. Rudrappa.
._  I€1irei"n2:r_;;§3.i:;'t'.'V
' ,_Chickan13agVaIur Tk ea or.  RESPONDENT/S

*!iHi5=i€*

A Vitifhis MFA filed u/S 54(1) of the Land Acquisition Act

C eag’a_iVri’:5t7 the common judgment and award dated: 16.4.2008

.__”’passed in LAC No.71/2006 on the file of the Civil Judge {Sr.E)r;..}

ii-»v.—-CJM, Chikmagaiur, aiiowing the Ciairn Petition filed
b 711 / S. 18{3}{a} of the Land Acquisition Act.