High Court Karnataka High Court

The Spl Lao Hubli-Ankola Railway … vs Basappa Basavaneppa Ganjal on 24 November, 2008

Karnataka High Court
The Spl Lao Hubli-Ankola Railway … vs Basappa Basavaneppa Ganjal on 24 November, 2008
Author: K.Sreedhar Rao& Gowda
IN THE HIGH COURT OF KARNATAKA, cmcurr BENCH AT
DHARWAD.  p   

DATED THIS THE 24TH DAY OF NOVEMBER';-;V  T ' L

PRESENT 

THE HON'BLE MR.JUSTICE K.     

THE }~ION'BLE MR. 

M.F.A.No.3264/2QQ7,.Vlviffi'.2k. %3262,*2oo7
& 3256/2007 C:/wa1.F,4A.%%32c;o;:2oo7.

M.F.A. No. 326¥:f5fl3'(:V3j7{v'.' 

BETWEEN

1.

:_..ANf1;o1  I  _____ ..

THE SPL LAc$,%%Lk%%   kk    
HUBLI--Ai~:'§{QLA  AY BROAD-GAGE

. .APPELLAN'I'.

(r5y%sz¥i; kc. : ¥'."%£'I':I:I.'AGA.)

VEERABHAERAPPA MARITHAMMAPPA
, A  AGE ~73 YEARS

 O(3{_3:V.AGRICULTURE
 R10".-ADHARA(}UNCHI, HUBLI.

k  "Ass? CHIEF' ENGINEER

  (CONSTRUCTION) SOUTH WESTERN RAILWAYS

  om, CLUB Rom
 HUBLI, DIST HUBLI.

 RESPONDENTS

(By Sri. ASHOK HARANAHALLI ADV FOR R3}

2

MFA IS FILED U/S 54(1) 01? LA ACT AGAE§IST’~V.vvTHE
JUDGMENT AND AWARD DATED 22 /9/O6 PASAS.F_.D,: A LAC
No.44/04 on THE FILE 01:’ THE PRL. CIVIL JL1£)GE”~f{SR’;’DN},

HUBLI, PARTLY ALLOWING THE REFERENCE’ __H§-T.’.’I*f’:1A_’.:I(T)¢_I\t” TFQuR*A(%%

ENHANCED COMPENSATION.

M.F.A. N9. 3260/3907
BETWEEN

1. THE SPLLAO, f
HUBLLANKOLA RA1LwAYB9.oAUs-GAGE ‘.
ANKOLA. A * “‘~~–‘i,_~–.2APPELLANT.
{By S:-1. c.s. PATi:L’i’§’§J\F£.)_ p

1. SHIVANA1′:IAGQUE_-A .EE’.ANACrO!.}’DA ERANAGOUDAR
AGED 39 YEARS, oGc;AGRzguLT1:RE
R/O KoTAGoN:>AH1JNAs31 A
HUBLI ‘.

2. fFi~IE ASST EN’G£NEER
‘(COI%’M1″€U(1’TIOIAI)SOUTH WESTERN RAILWAYS
ZONE. “CLUB ‘R0…_ *1, HUBLI
RESPONDENTS

S1i;”‘MA¢LLiEiARJUN B HIRIIMATH FILED)

-4 (B3311. Asfiox HARANAHALL£ ADV FOR R2)

FILED U/S 54(1) OF’ LA Acr AGAINST THE

“Jfii3GMENT AND AWARD DATED 22/9/O6 PASSED IN LAC
” A:$1Q.47,/04 ON THE FILE OF THE PRLCIVIL JUDGE (SRDN),
I-i’?’.ZI3L.I,’ PARTLY ALLOWING THE REFERENCE% PETITION FOR

‘ENH.ANCED COMPENSATION.

m?

M.F.A. No. 3264/2007
BETWEEN

1. THE SPL LAO,
HUBLI-ANKOLA RAILWAY BROADG-AGE” %:%
ANKOLA. . T

(By Sri. c.s. PATIL AGA.)
AND

1. BASAPPA BASAVANEPPA GANJAI;

AGE MAJOR % "    V'    %
occ AGRICULTURE %  _ 
R/AT GAN'mKER1    
HUBLI    '     

2. smmcnlmnzza BASAVANEPPAVGANJAL
AGE MAJOR ‘ %
occ AGRI<_3U'LTURE.j'
R/AT GANTAKERI om %

HUBLI A

3. %%*r;~1E AS-_ST;_CHIEF EN’G»EN’EER
‘CONSTRi}CTI£)N.._
saum RAILWAYS
ZONE”-CLUE I-2.QA13″

k>”‘..,.”vHUBLI’ A % X

DIST HUBLI} % RESPONDENTS
my m~&:1%AsHoK HARANAHALLI ADV FOR R3 AND
SR1. s.;3. MUGADAM & SHASTRY FOR R- 1,2,)

IS FILED U/S 54(1) 012′ LA ACT AGAINST THE
‘ ‘JUDGMENT AND AWARD DATEI) 22/9/06 PASSED IN LAC
No.50./04 ON THE FILE 01? ‘THE PRL.CIV1L JUDGE (SRDN),

HUBLI, PARTLY ALLOWING THE REFERENCE PETITION FOR
ENHANCED COMPENSATION.

6%

*[~5P?3¥¥ANT-L

MFA NO 3266 OF 2007

BETWEEN

1. THE SPL LAO,
HUBLLANKOLA BROADGUAGE RA?{I,WAY V
ANKOLA. %

(By Sri. c.s. PATIL AGA.)
AND

1. NINGAPPA THOTAPPA ANCB-ADI * ,
AGE MAJOR
HOUSE No.21 ROAD _
NEHRU NAGAR ”

HUBLI

2. THE DEPUWTCHIEFIENGINEER
CONSTRI}._C’I’ION?’._– & ;

SOUTH wmrgkuamzm ” ‘
CLUB ROAD _
I-IUBLI. V RESPONDENTS

gay Sri.._ FOR R 1
% %Lsm.« SABTJAY aowm ADV FOR R—2)

:1 *»–.._V.,MFA7I’S« Fi1;im7U/s 54(1) 01? LA ACT AGAINST THE

Ji;}DGMENT””«–AND’ “AWARD DATED 12/ 10/06 PASSEID IN LAC
I5Q;18_1a/Q4 on THE FILE OF THE PRL. CIVIL JUDGE (sR.3:>N),

HUBLI,’ VPAR__’l’LY”‘ ALLOWING TI-IE REFERENCE PETITION FOR

–._FNHA.N’CED>’COMPENSATION.

Appeals are coming on for hearing this day,

RAO, J ., delivered the follawing: —

my

JUDG-EN?

Special Land Acquisition Officer has

challengng the grant of compensation as=,’_excessi\?e. ‘:

have filed cross-objections see1dng.»enhaneenient of

to Rs.26,000 per gunta. ‘ _ I _ V

2. The appellant ” othieri lands by
prelizninaxy notification’=dated.~”i”zl.5.0l”?l purpose and
the said lands in respect of
acquisition dated 12.5.05 have
entered into award is passed granting
Rs.6,00,0GO per granted by consent award
inclmies 11ia1*l4tet___s’alue and the structures, if any,

iI1cl1idi,11g..standi;’1g’£.rees. In the instant case, the notification is of

.2662 is clear gap of 3 years. When the land

o§g;;¢:>s,% for notification of the year 2005, have been paid Rs.

acre, it is impermissible for the claimants to seek

ii .eoi11;lensation at the rate of Rs.26,000/- per gunta. The lands

‘rthe.’claimants are acquired 3 years earlier to the consent award,

if~’iV15% depreciation is allowed, the value per acre would be

Rs.5,10,000/- per acre as against Rs.10,00,000/- per acre awarded

by reference Court. Accordingly, the appeals are allowed Without

%’/t

6

costs. The compensation awarded by the refereneee .1 is

modified to Rs.5,I0,000/– per acre. The ‘is

dismissed.

The counsel for the appellant ti’*1at’~e;_$’ee§$VV J

is made and higher Court fee is paiefby

to verify and refund the excess} ‘any, .p’£u’d.en’§the appealfi .

;jg :e§fieSdf_

%}ne e Tee’ e sd/.

3 AAAA fi4%sN§f”V% “% Judge

Nm.