MFA '?"?'% of 2094
IN THE HIGH COURT 0? KARNATAI(_$v- I u
cmcurr BENCH AT DHARWAI}, ' :7]: V
mzran THIS THE 2?». my e§é"fi¢a%£MB1§1é§':»xac8}:% ;
PRE>S_EN'I'a ~._A '*.V V VA
THE HOWBLE MR.JU§f§ {§E.K. x
THE HON'BLE MR.JiIST'i(fE. 5ia;s:§L§:Er§z\?tasE GOWDA
Miscmmzs F::2:~:~%'r1~z§,;éff2'561& (gg
:€. %
1. The;vSpeciTai.TL«a11d'i.Acgtii3ition--
omcaer %imxjTPm.ieet, %
2. Neeravaz'i.N'3"gam Ltd.,
?A0tfice,"#$?_§ floor,
Building, 'riu;'1,
- 1, _I_)r.B."R,Anibedkm~._ Veedm
% the
' 300%. ...Appel]£u11:s
(By Sr; Aéfil. t Adv. for Appclhnt no.1
AA _Szi3*2=i.I(.Him_gou£iar, M.R.C.Raa:siri& Ramachandrm,
' " "fizz: appellant 3213.2} -
« fiafiprpefimt no.2 imgleaded Vida Cam'! order dt.2'?.11.mO8)
1. Shri Kwappa Baasavanm Mimnoli,
30/
MFA 7756 of 2604
. Basavaraj Ishwar Pafil,
. Ravindra Ishwar Patil,
2
3
4. Shankaragonda Shivagouda ii»
5. Satyagouda Malagouda Pagn. X
5. Armagouada Malagouda
7. Kempawwa, W/o A'
3. Balappa ChannaPP%1"4'C3V11$i§1§'?-'3-;*1e::V _
9. Virupaxi _V ' %
10. Kadappa '
1 1. Ishwar
1 1A. Iamfiiai rshwai " _
respondcrgts' 3, 1 &._11A«sim:_c'
by their LR:.-a._4 ' % " .
1) S;1,i¢f."Sbivale£éia..Vl:vvV!V_a;u§i ,
. did Afp Eulaflaupiii', 'I'q: Hukkcri,
» 93"" --.B¢13'5'."'mf
A 2) Sm Chougala,
6/0 A] 9 S:-Lzataxzpur, Tq: Hukked,
Dist:
farguman "swans, D/o Ishwar Patil,
% vd/"(IA/p Sh1'igaon,'I'q: I-Iukkcri,
" _ Belgaum.
'M.&3':l80uda Kadappa Madhagouda,
" mum' agenda Kadappa Madhageuda,
MFA 7756 of 2004
14. Basavaxaj katiappa Madhagouda, .._'
15. Shankaragouda Kmiappa Madhagouda, .__ V
16. Girigouda Shivarudra ,
17. Ramazma Shivamdra % .2 @
13. Shankargouda Shivagouda'*i;§ifiL 3
19. Mallikazjam Adopttm':~.fathci*'""'
Shicigouda Hidka], _ _
20. Basagouda "
deceased V
20(A) Muttcppjfa _MacI3n'gQuda"""
21. Ramagéud.-;_'
by I,.R3;
21A.
22. Shivé1ing%I<adapj;Sé;. hiéfiihigouda,
resi&'ez_1 fof Shiragaon,
Advocate)
up-.«--...«u~..-...<
m1ace ' Raucous fimt appml is filed under Secuo.n'
54(1) offiand Acquisition Act ag&st the judgment and
* dated 23.02.2005 passed in LAC No.5/2001 on the
L*iL':,of§th¢ Civil Judge (Sr.Dn.), Hukkexi, partly allowing the
-- mzfemnce petition four enhanced compensation.
This us fixst apfil coming on for hcarhlg I
this day, K.Smedhar Rm, J, delivered the folkrwing:
if
MFA 'F756 of 2004
J U D G M E N T
I.A.No.!/2005 is al.-iowcd.
Nccravari Nigam Ltd., is
titie tube amended. V V V V V V V
2. I.A.Nos.2 to 4’§_f’:!OOT?Viz; Orb;-;n§g1£;g L.Rs. of
deceased mspontlent title to be
amended.
33″ takes notice fior
L.Rs. Vn’Vo. 11 and other respondents»-
claimantsfi *
4; _V’I”h§ 1$Vfids'””6f the claimants an: acquired for
This Court in M.F’.A.No.9$4/2006, in
ly placed lands acquired’ for the same
has granted aompcnsatsion at the rate of
V»E§’i9;VI’,–9;0,{V50O/- per acre after considering the S ¢ yicfl,
— incurred for jaggery pxcparatslons and the net
V’ VVVi:iV1coIz1c from the yiefi ofjaggcry.
MFA ‘T756 of XXJ4
:5:
6. The Lands in question are similafly °gg§d«
acquired for the same purpose. In the
reference Court: has -1
prcpaxation of jaggery. In that
cla1man’ ts ans: entitled to at_ .= of ‘V
Rs.1,90,G0O/ – per befi£:fi ts'”a s against
Rs.1,95,000/— awarded 153%
Appeal