High Court Karnataka High Court

The Spl Land Acquisition Officer … vs Shri Babu Malagouda Patil on 26 November, 2008

Karnataka High Court
The Spl Land Acquisition Officer … vs Shri Babu Malagouda Patil on 26 November, 2008
Author: K.Sreedhar Rao& Gowda
 A A1*I1I,5:

IN THE HEGH COURT 0}? KARNATA1{A,_.C§C:UI'f:B.ENCH   

AT DHARWAI14 , fl  % _   
DATED THIS THE 25TH DAY   
THE HON'BLE MR:JUSTK;E:4I{§"SREfi)éDVHA§ RAO
THE Hommygk MR. SREENIVASE GOWDA
   
1. THE SP1;  OFFICER UKP
JAMK§f]A1\ IDi._ *     ....APPELLAN'I'.
_   .%c;a PgxT:i; AGA FOR APPELLANT.)

X ""..SfI1{iV"_BVAix?§'U..MAI.AGOUDA PATIL

X .__AGEII) MAJOR
ace AAGMCULTURE
R/AT ZUNJURWAD TQ ATHANI

v .,_S:HI'\'I APPASAB MALAGONDA PATIL
V AGED MAJOR
TE OCC AGRICULTURE
R/AT ZUNJURWAD TQ ATHANI.  RESPONDENTS

[By Sri. BABU MALAGOUDA PATIL ADV R LSD)

“‘3

0%/%

MFA IS FILED U/S 54(1) OF LA ACT*AVG:AiNSTe’THE«–.._
JUDGMENT AND AWARD DATE})>29/10]’G5jvPASSEE) ‘m
LAC No.276/03 ON THE FILE OF ..’I”I~IE’ .A_’DfDL;””CIVIL~.__ ”
JUDGE (SR.I)N) AND Ass’r,sEss~;JUDGI§:, ‘A’rH;aNI, L

ENHANCED COMPENSATI{)I’€_ – V ._ .
This Appeal is “en for this day,
SREEDI-{AR RAG, J., giczivcrecl li:11e”f9

PARTLY ALLOWING THE REFERENCE

The 1-$s’ac~;.11T3:éired for the purpose
of UKP. compensation
at the land in question,
This Court in respect of the

land}; ~ tyhefe crop is gown, has awarded

at rate of Rs.1,90,()0’0 per acre.

Aebmpensation awarded cannot be excessive.

Thceeeeappealeagdismissed.

Sd/-3
Tudae

Sd/5}
Judge