Karnataka High Court
The Executive Engineer vs Andappa on 13 June, 2008
-1-
IN THE HIGH caum' op' KARNATAKA A:vsA;:£§é;'Lg§'RE
DATED Tms THE 13TH DAY o£fV.3m~§VE? " J
PRE3ENT' « ~
THE Hom3LE MR.JUS'i'§C£1. L "
THE HoN'B;JE..vMRs;JU§éfr:{:E_.B v'N'AGA:éA'rHNA
MISCELLfiNE{)U SFfII~?S5T.§APP$P§L;§é;§3668l2006 (LAC)
BEIWEE1'§'
1.
The Executive
No.1,TRDi*vJ_isiQn,’ _ ‘ ” ”
Munirabad. ‘ ‘
2. The Asst. ,{‘,c1Inmi;é;sir§AI1er”an &
$21.: Land’ ificqixiszition
:-,Ko?Pa1.” = .. APP€Ha_t1t$
(By Sri L’
–…T’_j’-Anfiappa, _ 3~
= . _ S] ‘«t;.,£~Iesia4ppa”I~Ia]akezi,
; 4′ ~_ Agé’ .Major;;Occ:AgIicu1ture,
” Sincé’.deceased by L123.
L .753/’.0.late Andappa Arakexi,
“= A”gi:: Major, Gcc:Househc)ki 65 Ag2*i-culture.
6. When this Court upheld of ii
the Reference Court in the (:Qnnéi::t¢ <:i= naatt£ii<.e,.. £10:
the reason to iuterfene "the Refemnce
Court. Accordingly;