High Court Karnataka High Court

The Special Land Acquisition … vs Krishna on 27 November, 2008

Karnataka High Court
The Special Land Acquisition … vs Krishna on 27 November, 2008
Author: K.Sreedhar Rao& Gowda
iN THE HIGH COURT 01? KARNATAKA, cIRcL£2*5¥44'rf3.V§._1¢u:;»§§1'A

M.F.A.no.72t54' g__,n~%ge9 .  (:1

Mm. anon:-ma; f:*32[§2oes.1;¢-M*.r%;A,,j§§).?rge4 or 2005 me;

'm  « ." v V 

nmmmsx A %

THE SPECEIAL mND~.AGQi3IS.Fi'ION OFFICER,
HIBKAL DAM PROJECT, -

HEEKAIL;

 « $9: s1aii.§:.s%:.M;11L,AeA.;
 ._ I3: 

1.

..

Z SHRLKRISHNA
. $’fCLM1’tH.ADEV KOKANI
AGE: MAJOR, R{O.KERUR,-
CHIKOBI TALUK.

Deceased by his L.Rs

SMT. SEVANTHI
W/O KRISHNA KOKANI

SHIVAGOUDA
S/O KRISHNA KONKANI

APPELLANTS.

T’ ~ .}§;:..1.”;’;}§T;. I-‘BELGAUM DISTRICT.

5-3? sR:.s§;c}H;i: S. MAGADUM, ADv., FOR 12.2.}

KEDARI
S/O KRISHNAA KONKANI

DUNDAWWA, ._
w/0 SADASHIV CHOUGLER :

ALL ARE MAJORS,
ALL ARE AGRICULTURE .4
R/O KERUR, TQ: CHIKOE*{,._

SHRIBALU S/O.MA_HADEV _§;;_,1~::.. _»
AGE: MAJOR, R/C.’4i{.ERUR,; * ‘ ‘2
CPBKODETALUK. * —

sHR£.m~mRmoUDA s’7Q..~:ATACo-315A –f5A.TI.;
AGE:MAJm,R/Q..K’ER:1£2, =_ V
cH1KKQn3~TA_1.UK.-;_ ‘ -4 ‘

SHR;;Ai3:?T9.é$A:?i~_s}o;3A’rAGc:Ui§ga ?ATiL
AGE: MAJOR, R’;’O.KERUR,~– =

V gfigxxgaz TggLu;A PATIL
.AG’E: ;MAJL1’R; ..;R/o.:<s:,_RuR,

e:H1T:KoL":T_T;u{u1<.' ' –. v. ..

TH E «mmax-Nd' 9% R3-:{:ToR,

' ~ KARNAE-'AKA NIRAVARI NIGAM LIMITED,

E5ANGAL{3REVTHRi')UGH ITS EXECUTIVE ENGENEER,

'TTNNL, GLBC, HIEJIVISION No.4,
_ CIjI.KKQD1.

RESPONDENFS.

(I3? sRi.v.r:;’saTYANARAYANA, ADV., FOR R6.)
{R} as SERVED.)

THIS MFA FILED U/S 54(1) (3? EA ACT, AGAINST THE JUDGMENT

‘.VAz~a1i) AWARD DATED: 11/3/2004 PASSED IN LAC.N€).46/96 ON THE ms
; 0:? THE CIVIL JUDGE {SR.DN), CHIKODI, PARTLY ALLOWING THE
: REFERENCE PETITION FOR ENHANC ED COMPENSATION.

equities, the delay is condoned on the

claimants shall not be entitled for j._I_3.terest’

delay.

R 1 is dead and a;i)’px1iea£ioz:1″isVV:f1iedVic bring his
L.Rs on record. Cause title to be

amended. ‘V

This ‘sN§.§954/2006 in respect of
fer the same purpose is
granted “of Rs.1,90,0{)O/- per acre.

Therefere ‘ease also the claimants are to be

. “co_mpei1Hse{:ion of Rs.1,90,000/- per acre with

as against Rs.1,05,000/~ per acre

awarded Aihe Reference Court. The appeal of the State

V’ for Iedtiction of the compensation is dismissed and the

” objection flied by the ciaimants is allowed with

costs.

0%”

Regisuy is directed not to draw the

court fee is paid by the cross objectors. V ‘ ‘*

sa/~

N

Iudge