. IN THE HIGH mm? or KARIVIATAKA czncurr Bxfléfifir DHARWAD _ DATED THIS was 24th on or novmmg§'r_¢_2®é_ T' A pnmsarrrf I "mm HOIPBLE MKJUSTICE 1Vc'.Vsm;mDnm ma'
THE HOIPBLE MR.J¥§flGE”B;§F§$ERWA$E”Gfi5WDA
M. .A No.4′ ‘
Between:
The Spe_c1_aI Acquisiijori « .. . .
Officer, ,’Hidka1jEDaHi.4Proje;t, M
Hidkal . = _ ‘ –
~ …Appe1la:m;
(By S1j1,. C.S.i5a3f_§l, Adv. for appellant. )
. ‘V Bait}. Patti,
I .
2. ,B2;piu’TBabura0 Patil,
*3
81:2.’ ‘Shamarae Hari Patfl,
” ” ‘ Sri. Gajanan Bapu Patil,
.$ Ganapati Tukaram Patil,
Sn. Yeshwam: Dhondiram Paul,
V 1.2.’. Sri. Jaysing Ramachandra Patil,
Sri. Appasab Ramachandra Patil,
V
10.
11.
3.2.
13.
14.
15.
16.
17.
18.
19.
20.
21.
22.
23.
,_ j” * «.24.
25 _..,
26.’
_ L 27;
Sri.
Sri.
Sri.
Sri.
Sri.
Sri.
Sri.
Sri.
Sri.
Sri.
Sri.
%%%As1~1.
3:1,’
Shivaji Ramachandra Patfl,
Anand Hindurao Patil,
Ran Laxman Vaimt,
Sadkaram Laxman Vair_a.£,
Ram:-achandra Laxman fl
Bayu Rama Mang,» _
Ganapati Rama
Maruti Rama’_.MangV_..-«— _
Shankar .MAa_#1&; ., .__ ‘~ K . ,, ,
Ran Laxman , ,
A
. _:H§rwade,
.é i’-ierwade,
. Bééi*1:jAAI{a.re1$pei”‘.I.>ie1\va&de,
‘v’ith1;1 f{aI*eppa Heerwade,
» ‘ Surappa Nikade,
T Santu Patfl,
Bagoji Patti,
Tflhima Bhagoji Patfl,
V’ are 19/0. Kurali village,
Tq. Chikkodi,
Dist. Bclgaum.
% ‘:9.
The Managmg Director,
The Karnataka Necravari Nigam Lt:d.,
W
Bangalore through its
Executive Engineer,
KNNL, GRBCC,
mvision No.4, Clnikoéi.
‘J .Y., .i2espef1dents’
(By Sri. S.N.Hatti and K.T;eKiwad,’A¢dVe foIe.’R.’f?,.4_v_
Sri. Ramesh N.Misa3e, fof’R.29, R4 ‘t.o_’_6, ”
R3 to 10, R33, i?.}6,”R.17, R..2’L},_ R21 to 24 and
R26 are sewed…) ”
This MFA is rnéa U/esf5:4(;)_eeo?f:x Act against the
order dated –‘3vO~9-2Gf}4f’ passed i;§:7LAC N.150/1996
passed by; ‘th,c1’- tffiivii –Judge{_”«(S_:f,fDI1.) Chikcvdi, fiamy
ai1owi13g__ t1u1e5j _ _~.’I’€f¢I’¢I1§3e application for enhanced
eompensfiaiietxf ‘ ‘ ‘L —
for Orders, this day,
K.SR’_EE3DHAF’. ‘RAG, J,,”‘de’§;ivered the following:
Vegygegggr
MFA No.954/2006 has awarded
at the rate of Rs.1,90,000/~ in respect of
A1:’h_.Ve Ajeimflarly placed and acquired for the same
AA The lands in the said decision have the
pefientiafity of grewing sugarcane like the lands in
aL£<7a3v€ .
questitm andggr the same purpose. Therefore in this case
also the claimants are entitled to compensafien at the rate
4
of Rs.1,90,{){){)/– per acre as against -per
acre awarded by the Referencg
allowed without costs in the 1{eriI1S”.. é;bove.”‘ J
Ciaimants are entitled f<):4V__e'1"x1..stat¥;:tc:)r3z