High Court Karnataka High Court

The Special Land Acquisition … vs Damu Govindkumbar on 24 November, 2008

Karnataka High Court
The Special Land Acquisition … vs Damu Govindkumbar on 24 November, 2008
Author: K.Sreedhar Rao& Gowda
1

IN THE HIGH COURT OF KARNATAKA, CIRCUYI' BENCH AT
DI-IARWAD. '

DATED Tms THE 2411! my 01? NOVEMBER, 2oo$%.}%%%
PRESENT M % k  

THE HONBLE MR. JUSTICE'  k f %
M.F.A.N0.        A
BETWEEN  _   

1. THE SPE{3IAL"L.f:XI1"L'1%:_ACf,2I§:I$';FP;!{(§1§IvQFFICER
HIDKAL      ...APPELLANT.
(By Sri. 0.3,' PATu,kAr;:A.)'&%. L%f% 
1.  
 JA'(}.VE,: "MAJVOR,«,0CC: AGRICULTURE

R;4OV.S()U}${=DALS:'}A;'
TALUK: CHIKKCEDI

  BELGAUM Dtsmxcr.

   kmaiiaiaxne nmEc'r0R

'    KARNATAKA NEERAVARI NIGAM LTD
BANCEALORE THROUGH ITS EXECUTIVE ENGINEER

  .. 1{.N.:N.L.G.R.B.C.C. DWISION No.4

 :ClHiKODI.  RESPONDENTS

[By Sri. S.N. HATTI ; K.’I’. KIWAD ADV FOR R-1
sm. v.Y. KUMAR ADV FOR R-2)

MFA IS FEED U/S 54(1) OF’ LA ACT AGAINST THE
JUDGMENT AND AWARD DATED: 6.1.2005 BASSED IN LAC
NO.33/2004 ON THE FILE OF THE CIVIL JUDGE (SRDN),

4/

THE HONBLE MR.Jus’r1cE K. SREEDH–Ai§::’R}i§ T %%

CHIKODI, PARTLY ALLOWING THE REFERENCE FOR
ENHANCED COMPENSATION. _V

This Appeal is coming on for hearing this

RAO, J. , delivered the following: –

Jonemzrr ”

I.A’.No.2/06 is allowed. H

2.’I’he land of the is purpose.
The reference Court hasstaker; at Rs. 1000/ – per

3.’I’his has laid down that
expenses foij the -‘.91-epamtion of jaggery is to be
excluded from Othe ” ;i’he compensation awarded in
of is Rs.1,90,000 per acre. In this

»t,he.. would be entitled for a compensation at

rate per acre with statutory benefits as against

_ /e granted by reference Cont. The appeal is

Oparfwithout costs.

Sd/-3
Iudge