High Court Karnataka High Court

The Special Land Acquisition … vs Smt Khatunbi on 28 August, 2008

Karnataka High Court
The Special Land Acquisition … vs Smt Khatunbi on 28 August, 2008
Author: K.Sreedhar Rao Gowda
HJTHEIflC&£COURT(H?KARNATAKA(HRCUYFBENCWiNT

GULBARGA

mama THIS THE 28'?" DAY 09 AUGUST 2003  " H' 'A V

PRESENT

THE HOWBLE MR. JUSTICE K.sRE:féDI{iAR§1,RA0¥'AA-  * V  V

AND

THE HONBLE MR. JUSTICE B.SR'E§§§i!VASE'*(3}O*.£f.§32\*  " 

M.F.A. No..*"s..;6/296*?"  
M.F'.A.CROB.NO~;1Sj'20(38   V  

gr: u.1a-.4_. no.3;61goo7:« C  

BENNEEN:

THE SPECIAL LAM) ACQUl€:%.l'ITICi\{ TE.v,F§t£cER,
U.K.P.ALMA'I"I'I,  .   .\ 
BASAVANA BAGEWAi3,I"1'ALUK,'~,  ~~
13131': BIJAPU?-R." _  '

     .....  APPELLANT/S
(BY SR: ..IAGA£'>ISI{1 MUNDARGI, ADV. ,)

ZAND:

 I0NGRIsAV__A'1'rAR,
V'  mo. 
""--..'VN0w'm"- ;2sTm';c:.~.t_s: F'OR; 

ENHANCED COMPENSATION. 

IN M.F.A..CR.0B. H0.15(2008:
BETWEEN:

SMT. KHATUNBI

W/ 0. DONGRISA ATTAR,

R/0.BALU'I'I,  r

NOW AT KOLHAR,   '

TQ: BASAVANA BAGEWAE41,  1

9:31': BIJAPUR.    ' 
 "   _  APPELLANT/S

(BY SR: JAGADISH MEjIP€.DARC§J,' ADvj.,} "  

AND:

THE SPECIAL LAND AcQU.1sI'rIoN -.QFFICER,
U.i.ALMA'ITI, " _ j  
BASAVANA BAGEWAEJI frALuK,  
D1s'r;B1.5APU1.i§.  'A

    _ RESPONDENT/S
(BY SR1 JAL'}AubESl-L1-'--'z.\<fI"i--L_ FOR C112.)

: V THTS m§fAMFA 816/()7 FILED U/0. 41 RULE 22
<:1§?i;:"v.AGA11~:~.-3: '1fHE_V%',';UDGMENT fin AWARD BATED 10.8.2006

_APA}:3s1';:1:xi?:N LAG, No. 32/05 on THE FILE 012' THE cms, JUDGE

(s::»,j,"  §ASi&\{ANA BAGEWADI, PARTLY ALLOWING THE
«  -I"5E'I'I'I'ION FOR ENHANCED COMPENSATION ANI)
 EURTHER ENHANCEMENT OF COMPENSATION.

%/



These Miscellaneous First Appeals coming on for 

this day, SREEDHAR' RAG, J, delivered the fo11orWit1g:-

JUDGMENT

By typographical error the cmss-objectiOiis’is«1:}d–t

entire judgnent is recalled and re~dictated.

Both these appeals pertains to ‘ foe; UKP
Project The division beach of 180/u(AA)3 dated
7.1.03 has awauied as.5s,sso/- acquisition
of lands. The 4(1) is “‘f’i1:.=….:=«scA:qu1′.sit:io_1:1 is in
question is in the Court awarded.

compensation, off _ *

The State is the compensation granted as
excessive. ,, _ filed (moss-objection seeking

e11haneeIne11t,of edmpeixsation.

awarded compensation of Rs.99,0I6/-

_» The State an appeal against that award in M.i3’.A.

the grant of compensation as excessive.

Z 2 ~.ap1§eai§is dismissed. The lands in question an: acquired for

and similarly situated. Hence, the claimants

herein are also cnfitled to a compensation of Rs.99,016/ –~ per acre

with statutory benefits.

The appeal of the State is dismissed and

Objficztions of the ciaimants is allowed »« V’
“W L ‘ ‘

Rbv*