Karnataka High Court
The Special Land Acquisition … vs Subbanna on 16 September, 2010
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED TI-IIS THE 16TH DAY OF' SEPTEMBER 2010
PRESENT: "
THE I-ION'BLE MR. JUSTICE N.K.PAT11<...."I
AND
THE I-ION'BLE MRJUSTICE K.OOV1ND~ARAIIDLij "
l\/{ISC.CVL.12414;'.'200u9' IN
M.F.A.NO.12S0/20*0A£3I;€1f«fii:)
BETWEEN:
THE SPECIAL LAND Ac'gUIS1TI'ON"I.OI5'FIcER' '
MYSORE URBAN DEVELOPM-ENT AUTI:1O.R1T¥.
* ' OIARPELLANT
(BY SRI.P.S.MAr\IgIUNAi§_§Ii"firm): I
SUBBPEINAI S'/O RESPONDENT
[BY SRI.<;.C'I~IANDRAS--1_TEI{ARALAH, ADV.]
IS FILED U/O 41 RULE 5 OF CPC TO
S'.IfAY' O1-%ERAT1ON OF JUDGMENT AND DECREE
DATED _ .1Lé3:,,R).2o08 PASSED BY 1 ADDITIONAL CIVIL
'JUDOE- .(S'RjDN.), & CJM, MYSORE IN LAC.NO.«<L72/2006.
THIS M1Sc.cvL. COMING ON FOR ORDERS THIS
DAY; N.K.PATIL, J., MADE THE FOLLOWING:
ORDER
Stay the Operation and execution Of the impugned
judgment and award dated 16.10.2008 passed by the I
%_M«
Addl. Civil Judge (Sr.}’Dn.) & CJM, Mysore, in
LAC.NO.4’72/2006, until further orders, subject..Vto:’the
condition that the appellant shall deposit .
amount enhanced by the appe1_1ate__Cou’rt’toiéifards” ”
market value with statutory benefits;
Section 23 of the Land period
of four weeks from Htoday,~–faiiing–».._which~t.h.e’§ interim
order granted shall stand any further
orders.
Sdfg:
Iudge
Sdfw
Judge
‘ns:’=»*=, ”