High Court Karnataka High Court

The Executive Engineer vs Ningappa on 14 October, 2008

Karnataka High Court
The Executive Engineer vs Ningappa on 14 October, 2008
Author: Deepak Verma B.Adi
N THE HIGH COURT OF KARNATAKA
CIRC.'-U 1'1' BENCH AT DHARWAB

DATED THIS THE 14% DAY 01? ocroaaa  ' V1-Ii _ 7  

PRESENT

THE HON'BLE MRJUSTICE DF,EPA§{.   V':  

THE HowB1..1=; MR.JUSrl.CE.__$UB

AND

:34.    

BETWEEN:

1.

The Executive Enginmg _

No.1,T.R.Divisi::>n, ‘ ‘
Munirabad. .. 2

The Land

Koppel-

” . AGA)

AND:

1.

S/QR _

.APP

3. Mudiappa,

S10 Hannmappa daddi,
Mayor, Ooc: Agiculture,
Rio Arakem,

Yelb aTa!uk.

K0 – 0%.

This MFA as fibd ufs 54m of LA rm;-*’%

award dated 16.1.2006 passed in LAC N0,5*§[20{}’2__o:i–3;h€_; fifipbfthc
Judge (Sr.Dn.), Koppal, partly for

This is an Land Aeqmsmon Act
against the Q passed by cm: Judge
(Sr.I)n.), Ei:3. l..’.4’L(.V3 2e{;%;, hy the sum and its mes’ .

2. A may-.-mg: 5: instance ofthc ma ownms unam-

“18 Act (for short ‘Act? to the Civil’ ‘ Court.

3. made a prayer in the-‘n’ application, under

18 ofthe c nt of compensation %ed to them

Ofliccr. Thcix house and hut wen: acquired by

issuance. of ‘ ‘ notJfica’ 3mn 1mdcr- Suction’

A;(1) dated 13.5.1995, the house bcarmg No.41 m::asunng’ 74

meters situated at Arkcra Vilhge was acquired under the

Notification. The oompcnsafion of Rs.1,48,S63/- was worked out

6.Afierhavingheanithebanmdoounsel&rtheappeBantant!
afierperusalofthemcosdmwehaveoftheeidemd ogfmim that, were
is no substance in this ael. As mentioned hmembove,
had not led my evidence on their behalf to show or eeizme

of the house and but acquired by them would not

has been fixed by the t Valuer. K

and rebuml, in our considered opinion,’

assessed the meme: vaiuse of the it ea fixgcigac

Notification under Section 4(1) ofithe & L
Ammmtxmgamu§;£ng$}§$$$w@$;@emmmishmdw

Sd/–

Judge

Sdi-4
Judge