Karnataka High Court
The Special Land Acquisition … vs Mohan Sripati Jadav on 27 November, 2008
IN THE met; ooum' ore' KARNATAKA czRr§iiIT~'
nmsnww . F' = '
DATED THIS ms 27% DA,-'YO? 2603
THE HOIPBLE Mnéarfimcm k.sRs;E1f)fi'~. AR' mo
TH!) !~ION'BLE EIRJUSTIQE-B;8REEHIV$fiE GOWDA
~....._ -nu-I-I-um
' %
§~&:f;;:;.j.1?"f,§_.__;;_\I_(_,':~j_,"7*75_f§A.OI-'g9{)6 [LAC]
%%;_;1,m.,:a' .9919 <21?' gong {LAC}
. .A.N9;;go1g__pr*%a;_w__o¥0uf (LAC1
X3
as
x. 1"'§I;I§.fi;.. Ii(5;¢)01 8_'§:§3f..'2O06 {LAC}
.
% f « LAND ACQUISYTION QFFICER,
uppasa Ei1<3!§.-K-INA PROJECT,
, _E.1LA'(}«1f;_~v_TIf1€x;{;U}{: BILAGI.
...APPELLANT
(By s}§1.C'.s.PAT11.,, AGA.)
'A"«:V1\}§(i§'¥~IAN SRIPATI JADAV
V __7MAJOR, OCC: AGRICULTURE,
R/O.GALA(}ALI, TALUK: BILAGI,
BAGALKOT DISTRECI'.
. .. RESPONDENT
{BY SRLBASAVARAJ KAREDDI, A.DV.,.)
in/
THIS MFA IS FILED U/S.54{1) OP' LA.._ACY?V..AGAINST_V
THE JUCGMENT AND AWARD CT, I8/4/zeojé P'ASS}_?:D"Il.\I
LAC NQ938/2005 ON THE FILE '('.'aE~<"'._ THE --Ci'J"£L'J'U{}GE§'. I
(sR;DN.), BILAGI, PARTLY ALLCwjIII.G THE _REFEREiNCE =
PETIIIGN FOR ENHANCED _COMV§?ENSATIQANA;" * I
II. M.F.A.NO.'7756 oF'30a5ILAq
._B.mE'.!.'mWEi.._..F.3._35.a
SRIPATI C};._RAE?iCHAND.RA_JADAV
AGE: MAJ.o1<z. QC AGRICULTURE,
R/G.GALGA;LIVII;I.AGE, '
TQ: BILAGI;'}3}IST«:,BACéALKOT.
I ' ...APPELLAN'I'
(BY SRxi;BASAVA4RAJ«::.".~K.AREDDI, HARSHAVARDI-IAN R.
MEILEPATIL, IAI3v.,.) I
I :V'i'I_~_IE GPEVCIEWILAND ACQUISITION OFFICER,
'UPPER KRISHNA PROJECT',
I (BMY sRI.C.s.PATIL, AGA.)
BLLACEI,' DIST: BAGALKOT.
* RESPONDENT
THIS MFA IS FELED U/S.54{1) OF LA AC1' AGAINST
JUDGMENT AND AWARD D'I'.18/4/2006 PASSED IN
' £,AC NG939/2005 ON THE FILE OF THE CIVIL JUDGE
" (SR.DN.), BILAGI, PARTLY ALLOWING THE REFERENCE
PETYFION FOR ENHANCED COMPENSATION AND
:~f$Y_SRi.C';S:.PATIL, ASA.)
SEEKING FURTHER ENHANcE:QiENkT%jE~E OF
COMPENSATION.
III. M.F.A.NO.7757 OF' A
BETWEEN:
MOHAN S/O.SRIPATi~~JAI;§AVV E.
AGE: MAJOR, OCCU: "A<}EEIEC?=UVLTU1enE%,E»» _
I?/O.GALGALIVII,LAHG_E,».VV ; E.
TQ: BILAGI, 3_3 iS'I': BAG1%L.i{QT;--.,_ E '
'V, ...APPELLANT
(BY HARSHAVARDHAN R.
'
THE sPxEc:AI. LAN:3Eé:QU1srr1oN OFFICER,
UPPER KEEENA PROJECT,
B:'§;A(:;:, DIST:"B;*¥.G~ALKOT.
RESPONDENT
rrmfi MFA IS FILED U/354(1) 0? LA ACT AGAINST
T'HE'~ JUDGMENT AND AWARD DT. 18 /4/ 2006 PASSED IN
" "-[kA'C N'O.938/2005 ON THE FILE OF THE) CIVIL JUDGE
.(_SR_«.DN.), BILAGI, PARTLY ALLOWING THE REFERENCE
"V.13E'£'I'FION FOR ENHANCED COMPENSATION AND
V [SEEKING FURTHER ENHANCEMENT OF
V COMPENSATION.
IV. _______._§'.A.N'0.9019 Of 2006 {MC}
BETWEEN:
THE SPECIAL LAND ACQUISITION 'QFi§'ICE.R",' I =
UPPER KRISHNA PROJECT, I '
BILAGI, TALUK: BILAGI. I __ *
_V I .i,.vIAIé1:=ELLEII'T
(BY SRI.C.S.PATIL,AGA.) "
SEIPATI RAMAOHANDRA I¥AI§AxI«.IT% "
AGE:MAJOR,A'~v_ * I
R/O.GALAGAL1,.'*
TALUK: B4ILAGI,,_j. I _; .
BAGALI<QT.::)1STRI(fI';..'jVvE. éé
%%%% RESPONDENT
(BY ;3RI,BAsAV5EAJV%VKA£<EDDY, ADV.,.)
TIIISAAMEAI _'IS..V1-"'¥'Ii.;'ED U/354(1) OF LA ACT AGAINST
TH?E'v«_?_{.JD(}1'»tIEI\¥T AND AWARD DT.18/4/2006 PASSED IN
IIO_939/:2OOI5.«OII THE FILE OF THE CIVIL JUDGE
.{Si?.'.Q"rl\}}),_' 'BILAGI, PARTLY ALLDWING THE REFERENCE
I :PfET¥'T.IQN'VIEDR ENHANCED COMPENSATION.
I APPEALS AR}-3) COMING ON FOR HEARING,
THIS 13M, I<:.sREE1:)HAE RAD. J., DELIVIEERED THE
FOLLOFNING: «
JUDGMENT
The lands of the claimants were acquired for {.116
purpose of UKP. Sugar cane crop is grown in the lands.
The R€f€I’€?{}C€: Court awarded CO{I1§)€1″1Sa1CiO{1._$;§€ t1i§;:~.V§’é1.{6 of
R$.1,8{),{){)0/~ per acre. This T’
No.4048/2001, in respect 1§mdé,__
acquired for same purpqm’, has
heid that the just cdii1£§@ensa1.iid1′:V. ~.
Therefore, in this entitled to
compe;1sati01},_of Rs; benefits.
2. ” for enhancement is
ailofiveoi appeais of the State against the
award thé is dismissed.
sd/-ii»
Judge
3&3:
Ivdqe