I
IN THE HEGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 18"" DAY OF JANUARY,
BEFORE:
THE HON'BLE MR. JUSTECE_Al\lAND"BY'§AR'EiDD\i, * 0
REGULAR SECOND ARREiALlN~§'.9i5a 0i:'%2Qo[§c;?itl,i%:tts
BETWEEN: A A A
The Special Land Acqui«:s.i.ti()n
Hassan--573 201. A APPELLANT
("By E}a'i'1Vj'§1:iz1. Cmirt Govemment Pleatieij)
AND:
Kala;mm_a, . _
wane. of__LP-ape g(.)w*Cl-:1-. .... .. A '
H:;1_i0'arlL1i'{iA Véiilage,
Ai*i1lgala'gi1_d_Lt ".l:aVl'uE<--573 102. RESPONDENT
>5:
Regular Second Appeal is filed under Section 100 of
of Civil Procedure, 1908 against the judgment and decree
dated: 04.11.2008 passed in RA.N0.l20/2008 on the file of the
….–Principal District Judge. Hassan, rejecting the appeal and
confirming the judgement and award dated: 17.4.2006 passed in
LACN0. 377/2004 the file of the Civil Judge(Senior Division)
Holenarasipur and 6-EC.,
3
L.)
This Appeal coming on for orders this (lay,
delivered the followinga: ~
;UDGMEnTed
The Government Advocate vi’/ouldp s’;1b’ii1§ito4_V_th2_l.t
inadvertence, this appeal filed g1s_ll’2’i»vReVg_uiar’Second Appeal and
that it ought to have been ll’iileid~ asQMiscellaneous Second Appeal
and seeks indttvlgeiiee cf’ tli1e”.;courtj’*,_ tog. eonvert this into 21
Miscellaneous S_e’co’t’a’d3′–.Appe*;;1 p_ ‘
The ‘–G()VElEi’:vil”flC:l1¥_’ALl.\=’*()C’&1[6 is permitted to convert the
resent Rebailaif. Slect3’iJd”./Xi eal into 21 Miscellaneous Second
as pint»
” ‘~ _App:e’}::l §?\(_ltl’?l_ll a pe1*«io_d._.o’t’ two weeks.
._ directed to list the matter before the court
j having. the rostei” in respect of Miscellaneous Second Appeals after
xsuch«–.coriversioii.
Sd/fie
Eudgfi
RV’