Karnataka High Court
The Special Land Acquisition … vs Marilingegowda S/O Puttegowda on 18 January, 2010
IN THE HiGH COURT OE KARNATAKA AT DATED THIS THE :3" DAYMQFJAN~UA:i§~Yi:t)i«(i)V f THE I~iON'BLE MR. Jt;sTtcE All§l';\llfi\'li) REGULAR SECOND A15PjEA'L,t$to;962 tr_5Et$0o9 BETWEEN: 0 A A The Special L-¢_1_n.»;i u 0' H.R.P.H, _ Hassan»573::" , APPELLANT (By llilg"h0vC()t1rt Government Pleader) EQEEL EU 0 ~ . . . Marigliragegowd-3,' 0" '0 * Sofie?" P.mE3.g()wdlélé EEEEE E « :'Res0lding:fa: _H:i_raduru Village. iisasetblai:1obIt,.__t l'A1':a.l§aléi"gLl1'Llv.IJ__ '"i7'ahjk-5 73 :02. ... RESPONDENT
$$#$$
0 This Re–gula1″ Second Appeal is filed under Section l00 of
0 -C0<ier'l0t" Civil Procedure, 1908 against the judgment and decree
dated: 04.11.2008 passed in RA.N0.I28/2008 on the file of the
-Principal District Judge. Hassan, rejecting the appeal and
confirming the judgement and award dated: 17.4.2006 passed in
LAC.N0.406/2004 the file of the Civil Judge (Senior Division),
Holenarasipura and etc,
5