IN THE HIGH COURT OF' KARNATAKA, CRCUIT BENCH
AT DHARXVAD.
DATED THIS THE 24TH DAY 09 NOVEMBER, 2e(>Vs.f%
PRESENT
THE HONBLE MRJUSTICE :éA€?§ & kk
AND
THE HON'BLE MR. JUs'm:E::E.sR§Er§:xrA$E":GcWbA k %
M.F.A.,_No. 36261 2007
<3./w Mfi'A.; c12o:3.V14A5»,z2~aos
BEPWEEN" % A
2. THE Sf5E2C§1A,L'.*--L1¥;1.§ID'QXCQUISTION OFFICER
, .:+3R@ADGu*A;c}E RAILWAY
. _HUBLI%%.ANKoLA%* '
CHIEF ENGINEER (CONS'FRUC'I'ION)'
*-..SO_U'~I'H\..~WESTERN RAILWAY ZONE
CLUB ROAE)
n HUBLI. ...APPELLANTS.
' {By Sri. ASHOK HARANAHALLI ASSOCEATES)
V 1. SR1 SIDDALINGAFPA
S / O CHANNABASAPPA VARUR
QK
MINOR REP. BY HIS NATURAL GUARDIAN
AND MOTHER SMT ERAVVA
R] AT KOTIGUND HUNSI VILLAGE
HUBLI TQ HUBLI DIST
2. SRI ESHWARAPPA
s/0 BASAVANAPPA VARUR
AGE MAJOR j; '
R/AT KOTIGUND HUNSI VILLAGE'
HUBLITQ HUBLI DIST?
3. SR1 GURUSIDDAPPA k
s/0 BASAVANAPPA VARUE' --
AGE MAJOR
R/AT KOTIGUND HU.NSi.ViLLAGE... '
HUBLITQ '
4. sR1'MALLA1:)E:1m15PA;---
S10 YEL'LAPPAVARl$- %
AGE 1v1AJO£-:3 V '
R/A'? KOT1GUz~ID..}~mN SI VILLAGE
HUBLI"%'Q HUBL1 DIST. RESPONDENTS
“(By~Sr;, s.S;’1vIUGA9AM ADV FOR
;} .- ” u VKEHNBSHWAR S SHASTRI FOR C/R)
L’ MFA’i:s’Fn,ED ‘U/S.54(1) OF LA ACT, AGAINST THE
JUDGMENT AND AWARD DATED 22/9/06 PASSED IN
j;- ~___ –LAC N033/04 ON THE FILE OF THE PRL.C.I\/IL JUDGE
% ..:fSI<.~-DN), HUBLI, PARTLY ALLOWING THE REFERENCE
Px:':Tm01~: FOR ENHANCED COMPENSATIOIQ.
Ag/.
CROB. 146/2008 IN M.F.A.N9.1620/2007
BETWEEN
1.
SR1 SIDDAIJNGAPPA
S/O CHANNABASAPPA VARUR’e. ” » .
MINOR REP. BY HIS NA’FURAI;..GUARD1:%’3>I.__V
AND MOTHER SMT ERAVVA % ._
R/AT KOTIGUND HUNSI VILLAGE % E
HUBLI TQ HUBLL =
SR1 ESBIWARAPPA 1
S/O BASAVANAPPAVARLIR ‘
AGE
12/ AT KQTIG-UEED ‘HUNs1_v11,LAGh:
HUBL1 A
SRI%GUR1′}SIEiDAPPA %
S10 BAsAVANVAPPA’vARUR
AGE MAJOR?
R/AT’~ Kt’)TIG~UN,D HUNSE VILLAGE
1f_IUBLI”‘I’Q HUBLI DIST.
MAHA.¥jEVA’PPA
w % /.O=YE}LLAPPA VARUR
V _ ‘AGE~.,MAJO)?
– R/AT3<:o:'1GUND HUNSI VILLAGE
._}:UBr,,1TQ HUBLI DIST.
(By Sri. 3.3. MUGADAM ADV FOR
_ : SR1″. VIGHNESHWAR S SHASTRI ADV.)
THE SPECIAL LAND ACQUISTION OFFICER
BROADGUAGE RAILWAY
HUBLI ANKOLA
ANKOLA.
. .CROSS OBJEC”i’ORS.
2. THE DEPUTY CHIEF ENGINEER
SOUTH WESTERN RAILWAY ZONE M ‘
CLUB ROAD ._ ” ‘
HUBLI. *
(By Sri. ASHOK I~L%RANAHAL4LIj:XSS0CfATE’S}
THIS CROSS OBJECFIONIS FILED;-;«.}AzNsT THE
JUDGMENT AND AWARD DATED”-».:32/9]’0€>. PASSED IN
LAC No.33/04 ON TH_E~..FII.;E ~%frHE._PRL. CIVIL JUDGE
(SRDN), HUBLI, pARTLy~A1.1,:::3w1NG.fr21E REFERENCE
PETFPION FOR ENHANC§§;’D.V(3OMPENSA’f§iON.
This is ;ico3d ‘in; g” c:):r1 V”for…:éhea1i:1g this day,
SREEDHAE”i?A__(§,-..J;{V, ‘d<.?;I;i:a__fe1f<:§(1"ti";1_t:f§)}1oWing: – \
Indiéin 2-afid Spl. LAO have some up in
= «the grant of compensation as
Lax-éé3siv:.=:_f The claimants have filed cmsswsbjections
fixiiigiicement of compensation to Rs.26,00(} per
' V. "2. The appeliant has acquired some other lands by
notiflcatéen dated 12.5.05 for the same
» purpose and the said iands are similariy placed. The land
owners in respect of acquisition under
notification dated 12.5.05 have entered
and consent award is passed ii.
acre. The compensation, by
includes solatimn, market stractures,
any, including t1'e5es.;. ease, the
notification is of the year' clear gap of 3
years. notification of the
year 2005: v€l:;;,(V)l0,OOO/– per acre, it is
seek the compensation
at the rate of 'Wiper gunta. The lands of the
claiixiants '3 years eariier to the consent
award, 1.5%' depreciation is allowed, the value per acre
'iV~i':;'R.s.5,}O,0OO/– per acre as against
. Rs.il\'},0Q:?.(}U"(.3/– per acre awarded by reference Court.
the appeal is allowed without costs. The
-l ceziijiensatiori awarded by the reference Court is medified
Rs.5,1(),()OO/ – per acre. The eross–objectio}:1 is
dismissed.
The comse} for the appeliant submits
valuation is made and higher Cour: ipaigi 333;’ K
iradverterzce. The Registry to. verifiz
Court fee, if any, paici on t11e>Ta.ppe:a4fl;. ‘
Iuégs
N111.