1 IN THE HIGH COURT OF KARNATAKA AT BANGALORE Dated this the 30*'! day of May, 2008 BEFORE: THE spscmx. LAND « ACQUISITION OFF§CE;Rs _ V UPPER KRESHNA pgcugm, % JAMKHANDL V i _ 4% PE"I'I'¥'IONER (By 'M. HCGP) And: sm. APPASAB sHIVAr.§oii_DA' B£:i?A.1%)AR, AGE: 54 YEARS: % .. V R/O ESALWAD TALUK AfrHAz~.I,_I. RESPONDENT
_____ _.v[scrved]
‘ UIS 115 OF’ CFC AGAINST THE ORDER
PASSED iN EXP. NO. 34 OF’ 2004 ON THE FILE
OF ‘}'{7il~’.’.–.7 CIVIL”-.JI1JDGE {SR.DN.} AND JMFC, ATHAN} (DIST.
“‘.I3ELc}At.;M;, .-ALL,ow;NG THE PETITION FILED BY THE
P-ES?ONDEN-‘1′ HEREiN U/O 2} R £1 OF CPO FOR RECOVERY OF’
ARVREARS 0′? COMPENSATYON AND E'”£’C.,
.v’V¥’§’-{IS PE’l’I’I’ION comm on FOR HEARING, THIS DAY, THE
4C:£:il}A!2T’?.{ADE THE FOLLOWIN(}:-
3
1% ASWSTANT C DHARWAD #11!
20035512 1298}and other cases.
3. Ms Asha Kum learned
Pleader, appearmg for the reviéon
submits that the present case *3 covered V’
rendered by this court in CR? No 577 —
22~–2.–2oos and other cases, rouoiwiigg
disposed of accordingly.
4. In the is also
dismissed.
Wk Se/as