High Court Karnataka High Court

The Special Land Acquisition … vs K Subbaiah S/O Shivappa on 16 October, 2008

Karnataka High Court
The Special Land Acquisition … vs K Subbaiah S/O Shivappa on 16 October, 2008
Author: Huluvadi G.Ramesh


“-:1 an _::_-;” :o_.«-‘ii:

{N THE HIGH coups: OF KARNATAKA AT %%

Dated this the 16″ day at’ r§¢£}§§e’r~, ._ mes’ « . I

Befqne

ms: HON’BLE MR JUSIICE UVQLDI. %

3fi9cd£ane0″5.§”UsfA«§Péuai *?3I8_ x 260%
.’ ” ‘ :. V V

Speciai Land Acquisition ” V
C S V’ P, Shimog .

(By Sri ., ‘
Amt “”” % _ ..

K subbasgnszo —- %
Sincedeadb€yLRs ”

A 1;: s satiififamgrayana, S-3

_” W10 I\?3Iayana,v 45 yrs

* – s=«-«rasa, £2-m

” Ra~;i;4§

‘ . V ‘Bharafliiywfci Subbaiah, 33 yrs

“ven§.1tesii; 33 yrs

_ 34yrs

‘Kotesh, 31yrs

Channakeaha, 29 yrs

‘ ~._ ” rfo Yadur Viliage, Nagara Hot:-li
A , .. Hosmtagara Taluk, Shimoga Respande-ms

(By

This Firs! Appeal is filed under 354(1) ofthe Land ‘Ag:

praying to set aside the judment and award dam: 1.3.2996 tin. L}i£”;'{‘-411994

on the fiie ‘of the Civil Judge (S1-.Dvn)., Sagan

the following: V
Jvpaazgvr « V ” ‘ ” . H

The appeal is by the State of the
Reference Court in LAC 4 x in vaas§”m Rs.1,3o,9o0/.
for garden land and R§,28,39O/Fgfqf

IA 2 filcd for condtmatien
of sixty a;.ysae:ag;;%% ‘iaafétl-:cnA§’1_i5 final disposal.

. ‘ ‘ gxgégwam.

, may oi’mV;§ere:-glass Court is dated 7.3.2006 in LAC #1994. It

question has baen acquit’ ed fear the puxpose of Vmahi

}”:.’y_dri___ dated March 1990. Clfccmrse, after the Award,

L the ciaima;ai’ba§§ng not satisfied, filed a protea application and ciai-med

Further, the Reference Cami timing enquiry on the

* T i~aaéia%e:”£’tne judgment copies of tifis Court famished ‘m respect of the land

siluate, has dismissad the appeal filed by the State in MFA

23n995. ‘yaw

This First Appeai coming on far mm nay, am

Siace the land in question is also similarly situate

Reference Court afier having noted the facts in detail as {:3 naléasfie’ ‘

and the location and also taming to varbtm docaun_;:nts__4m’ad_-‘t’ii锑*-:”v.
developmentsfimgsravesmnts that has taken place in the v&we«.t V
landghaspassedtieimplxg-nedordet V ‘V %

In similar mam whercinthcfixing Vis:’x;;;-Iivfiéid, mere
is no mama for fixis Court to interfire gm are
com. Accerdingly, the hnpigned In
am View of the matter, the A claixmzts
regarding delay cm mg: ‘t5e”:masmasx.ad in

View ofthe factual situaifiia, ” ._ V

in Stake is dismissed.

Sd/-