High Court Karnataka High Court

The Special Land Acquisition … vs Yallappa Maliyappa Suliken on 25 November, 2008

Karnataka High Court
The Special Land Acquisition … vs Yallappa Maliyappa Suliken on 25 November, 2008
Author: K.Sreedhar Rao& Gowda
IN THE HIGH COURT OF §{ARNATAK;.\." ' If  r 
CIRCUIT BENC§~I AT DHARWAD'~.__ I

DATED THIS THE 25"! DAY ()3 NQVEIQIBEIQ. i0I)'_8.V  

PRESENT':"*;

HON' Em MR. JUs*:'I(3I§; K.S2l%'s*.§',V'}3}DI~i2¥;R  RAG  
Ai'%1,D'-.    
HON' BLE MR. JUS'1'¥CE___Bu:SREENIVfiSEVGC)WfiA

MFA Nd 3.173%-cit?'

  5:55-Al daoaf :3;(?(3~.1t?'2':§')FVSj.006 {LAC}

I.N£FA H6 I-.;_1I-2'3 

BET?3§?EEN

("m?":'s'I2I._;*:'s.*I'II,., AGA.)

F}
»-wafl

 ?I'Is:I_,5fi, 31F5Ié;:I.IxL._LAND ACQUISITION OFFICER,
 _ U§{_I~'; IIEILAGIV.  

YALLAPPA MALIYAPPA SULEKEN
PARAVATEVVA W] QMALIYAPPA SULIKEN
(BOTH ARE R/CLGOVINDINNI,

TQ: BILAGI.)
BAGALKOT DIST'.

... APPELLANT.



 

(BY SRLRAVI s. BALIKAI, P.A.KULKARNi,A133/v.%a'~')~._::~  " %

mis MFA F'iLE{) 1113 54(1) DP ;I;2'«1. :1AC:';g 'AGAI1*i:[:3fr "*3f§'£E M

{JUDGMENT AND AWARD D:ATED:'w..14-11/2(){:4"PA_SS:EDM "IN

LAC.NO.19/2000 on THE FILE"-QF THE AvDr;»I,.r;zxz_IVL ;l7iUiI)C'rE>

(SR.DN.), JAMKHANDI, PARTi.Y%«L.A1LLOWIP%G"§H'E REFERENCE
PEZTITION FOR ENHANCED C0_l_V}P-E_NSATION«.;._ 3

1:. MFA cnon H9 1o2:m?:'2906A«i£¢Aé1 " ' 1, V 

BE*I'WEEN::'  

1.

YALLAEIEA’§?§g:0.MAL.iYAPpa.::§ULiKERI
EASE: 4iL2.YEARS,~.QC§_:: AGRICULTURE,

2. Sm’;’PAR’vA;fi’§§:xrVA.;Wg’~0.MALWAPPA SULIKERI
AGE;–..§i.YEARS, “Qg:c; AGRICULTURE,

(REOTH ii ;’a..gQ$,A§1NDiNNI–587124,
‘§’Q: ELAGI, DIST: BAGALKOT.)
» CROSS OBJECTORS.

1″ *{é1rV%s1%I;§AVI~i;;’S§(( BALIKA1, ADV.,.)

Am).

“THE SPECIAL LAND ACQUISITION OFFICER,
= _ ~1;K1?, BILAGI-587116,
>.frAL: B§LAGI, DIST: BAGALKOT.

” (‘BY SRI.C.S.PA’I’IL, AGA.)

RESPQNDENT.

Tms MFA CROPS. IN MFA 3173/2004 F1L%;iD,L:jt§R;.3ER”. 4_
41 RULE 22 01: cm, AGAINST THE JUDGME–9!T’:zXNDV’A\VARI3.V
DATED: 1411/2004» PASSED IN I;.A’C–.–N«O.?19/.2300 <3Ni;*mE J

FILE OF THE ADDL. CIVIL JUDGE (_$TRj.;mx.)*,_'JA}m:g1A;qp':,
PARTLY ALLOWING '¥'HE REFERENCE f'E'}'I'i'iON_"'«.P'G R

ENHANCED COMPENSATION. ANIZL ':3EEKT1r:–:3.A'1%*UsmaE;¢V»

ENHANCEMENT OF COMPENS5'I'~1QN. "

THIS APPEAL ARE) CROBHIWN .;t;1FA”Cu(:)PQ:IiN;{} on FOR
HEARING, THIS DAY, K.:”SREEDE’AR_fRAQ, 4., mzzxvaggn ma
FOLLOWING: –_

’11”-ht: g£ §:.c is acquirflci for the purporsc of
map. ‘1*1:e ‘1a;1ds. in Govi11é;’1m1’ viiiage: of Bilagi

“T113 éfoniends that the iands have irrigation

jxtzxjr.) are gmwn per year. The LAO has

at the rate of Rs.13,4(}G/– per acre.

‘{‘1ie..’_Refv;=:x'<:% a:v;3iszA?VCourt has awarded compensation at the rate: of

V"'»I§s.90,{)(}AG/– per acm. The State is in appeal against the

'V'g::2}:_1eii,;ct3;11ent 9.36 the claimant has filed cross objectien

sgieking enhancement of compensation to Rs.1,16,{)€)O/- per

acra.

4

2. This in MFA No.583/ 2004 has found that even.
in a case of dry land where two crops are grown, the value per
acre is assessed at R31, 14,000,’ ~. But in this case,
the time of spot inspection has found teat the
land and oil engine is instailed for _the__pur_p’ose ” 2

Therefore, the request of the clajazeaizgt fozre ehiioficeVfise:i¥f”eat

rate of Rs.1,16,000/– perflacre

Accordingly, the cmss objection allowed with costs andgfe

mm: of the State is dis:oI.1:£§$sed}: . ~ V