Karnataka High Court
The Special Land Acquisition … vs Shri Babasab Malagouda Patil on 6 June, 2008
' ;:~s'"*3.*m mun ACQUISITIOH ACT, PRAYIHG tm sm As_IDg_f.-THE JUDGi«E2«}'1' Arm AWARD warm 05.02.2007 ---}*A$$ED 33: THE LEARNED CIVIL JUDGE (8R.DN.), I1»: L.A.C.No.2'?'?/2004 BY AIJLOWING THE APPEAL II! was IHTEREST or JUSTICE man '~~EQUxwI. IN THE HIGH COURT 02' I(AR§IA.',1"A§<A A11' I' ' DATED THIS 'r1-m 5*" BA!' <:«§7crt;r;¢=s'13;-.A 2.;<2c_$3 L. was HON'BI.J3i me. Jt.1s!1'Ic.*s_:""'I.x§* 1_2é'ci.?f' BEZWEER: 1 THE sP%'ECf:3s.I."' "mm"-?21o'Q:.IisI'3:ION OFFICER UPPER -- .. A1>:;=EL1.AN'r (By Sriz 2 szanif MALAGOUDA ' "PA*I*I:}*,.f"Rie SHIRAHATTI, .
7 VBELQALM .:’.’>Is*I’IzIc:’r .
,. RESPONDENT
THIS” APPEAL Is FILED manna SECTION 54(1)
This appeal ccmmn’ g on for orciaazfsi’ ”
day, uammwm, J, delivered. 1;r;g£o1;z>w1:;;.,,:””V. ‘
.._;._.Ei
Though the matter
comply with the
Gmreztnment Adv1oca.te fifie matter
for some t:Lme . matter
of the by the
Judgment; “ix; .. ;é§41aféb’G1″f dt. 25 . 5 . 2003.
2. “of”‘.Vthi’s.L éubmission, we ara of
the Qgfiiion, does not survivvaififor
V. ¥_c:o:m:«’.j,V<:ix..1:'W' *'~ §:ti;.i.9hy._
this appeal is dismissed.
§E§:§i§i""*
}§é$§%
M
éigfigfix