Karnataka High Court
The Special Land Acquisition … vs Sri. Mallappa S/O Basappa … on 20 October, 2010
MFA.NO.23ZO9/2020
IN THE HIGH COURT OF' KARNATAKA
CIRCUIT BENCH AT DHARWAD
DATED THIS THE 20w DAY or OCTOBER 2019
PRESENT
THE HON'BLE MRJUSTICE V V" A
AND _ _
THE HON'BLE MR.JUS'I'ICE :7
MESCELLANEOUS FIRST AFEAEFEID NO; '2.S__109/2DA1Ad_;{LAC;5
BETWEEN: A A A I
THE SPECIAL LAND ACQU1--S§ir1Qb:i_ .
OFFICEKUPPER KRISHNA I3'R()'JECT' _ --.
JAMAKHAND}. V ...APPELLANT
(BY SRE.MAHESh" W'Q_f'EYA=R, CCW;;A:t3V'0.CAT'E)
AND: H A A A A A A
1. SR1. Ix/1ALi;A;.PE>_AVA3'..% . _'
S /0 E'ASAPpA.KQU.JfAL.Ac;1 .
2. SR1.CU1_2APPA" _ . _
S /0 BA S;'\i_°PA KOUJAIIAGI
5ALL.CAR.E 12/ C"JAMA'KHAND1
._ JAMAK_H'A_NDI TALUK
" A r3Ac3AL15:0;r DIST. ...RE)SPONDE3NTS
= -.'1'H§S AP-.PVE:Ai. IS FILED UNDER SECTION 54(E) OF LA ACT
1894., AGAINSTTHE JUDGMENT 82; AWARD DATED:22.i2.2009
-- PASSED LAC.NO.38/2002 ON THE FILE OF THE ADDLCIVIL
'=..IUDGE"{VS}<Z.DN.) JAMKHAND}, AWARDING THE COMPENSATION
}?_S..-$70,500/~ PER ACRE.
THES APPEAL COMING ON FOR ORDERS THIS DAY,
* ««--'I-I.G.RAMESH.J.DELIVERED THE FOLLOWING:
MFA.NO.23109/2010
: 2 :
JUDGMENT
Office objections have not been complied with inspite
of granting more than two weeks’ time. Hence, the’
is dismissed for non-prosecution.
Jm/-