High Court Karnataka High Court

The Special Land Acqusition … vs Beeregowda S/O Kotegowda on 13 September, 2010

Karnataka High Court
The Special Land Acqusition … vs Beeregowda S/O Kotegowda on 13 September, 2010
Author: N.K.Patil And K.Govindarajulu
,.«-s/0 K_(flCEGO'NDA "
 YANDAHALL1 VILLAGE

MISC.CVL.1 18/ 10

IN Vrzm HIGH COURT OF KARNATAKA AT BANGALORE
DATED rms THE 13"! DAY OF SEPTEMBER 2019----_,_
PRESENT   T
TI-IE I-ION'BLE MR. .ms'rxcE N.K.:>ATr1j{" IT'S'. 'A I

um HONBLE MR. JUSTICE KV;»eo%sfbARA.JiILfi'[i"*

Miscellaneous Civ'EI_1 18/"201()  I I
 rEwmEaLN0«N6464'D *20,C.J..g9I 

BETWEEN: I I I S' "  I V

THE SPECIAL LAND AcQU1s2*rEc>N}oF'??1CEta'"'~_  ; .. ~

MYSORE URBAN DEV.ELOPMEAIT_AUTHORITY 

J.L.B. ROAD H _ _    

MYSORE       APPELLANT

{BY SR1 P.   VTXIEI£'iNANDA. ADVS.)

AND:

BEEREGOWDIX"'4 "
AGED 44 YEARS

'=VARUNA1~i0BL:., 

NiYS'QREaTAI.,UK  D;sT.  RESPONDENT
{BSYVSRI  ADV.)
TH:S"AM1sc.cvL. IS FILED U/O 41 RULE 5 OF THE CPC

~ :."V4"-PRAYING TQGSSTAY THE JUDGMENT AND AWARD DATED 9.4.2009

 A  IN L.A.C.NO.247/2005 BY THE I ADDL. CIVIL JUDGE {SR
 DN.i* .81  MYSORE, PENDING DISPOSAL OF THE ABOVE
._ Q)9_,PI3'EAL; IN THE INTEREST OF JUSTICE AND EQUITY.

I" .,  jN.K.pA'r1L J. MADE THE FOLI%lNG:

THIS MISGCVL. COMING ON FOR ORDERS, THIS DAY.

./"',,/-



MISC.CVL.118/10

ORDER

We have heard the learned counsel appearing fQ1″‘.. the

appellant and the learned counsel appearinVgH.._”‘f(V:j’1*-

respondent.

Stay of operation and executig5rimof«

award dated 9.4.2009 passed in L.AL’c.1\:§§’247];§cco5

file of the I Additional cm: Judgei”{Sr.Dn;} .&–.tQ;§M;:,V>4MySere, ‘

subject to condition that:”the appeilantddishall deposit: 50% of
the enhanced compensat<1toVr2.'*Vw–i.th§V"' benefits Within
two Weeks ff0In§i0'ti§}* order of stay
shall stand avf£§fy':"..further orders in that
behalf. The gwdiitgerty to Withdzaw
the amount Accordingly, the
instant ._Cvl. .

…..

Iudge

Sd/-Q

‘Judge

A