Karnataka High Court
The Spl Lao M And Mip vs Umakant S/O Shivalingappa on 28 August, 2008
13¢ '§'I~i'f:'2 H§(}H CQURT 0? KARNATAKA, _
GULBARG5 _ _ V
BATEED was THE} 28th DA'fi__0!§- X
PRE'Sf'.VNT - V t "
'£'}~§E §{ON'BLE MR. £«;:SRvEEfi_§}:'§§R gas}
'
THE', HORVBLE MR, Gawm
4 if
gmwggwz 4 _ .
"ma s;I'i,AV:§;?=;a?vj"z§%:'.. ' 7
GLELBARGA _ * . APE-'EL;;AE'§?
{By 3171. _VJagé§di3§i s-;»:;:;1amg;;;, azjm: GGVERNMELNT AB1«'(}{':i%.'£'§:".r§
A. .....
1* ' go SH1"sfAL1?éGAPPA
" ._ "~'__1gG;?;;"";,5A;:§::R
A _ R; Q miaflaoa §9«ZEZS§'Oi'éE3E:N'§'
Srij V; A N HEEGDE Pr'.D\I a ;
= ._ V aéma FILES ms 54:1} 011* LA ac? AG&§§*€S""§' T1~£E§ JEELEGMEN?
A'N{}--..'-XWARD ma 28.8.02 Passm EN ma: NG,i6?8f9? gm? THE
'-._ ""FIL«E 0;: mg {i ABEL. cxvui JUDGE {SR 33%;}, G'§.§LBAR{}A,
IPEERTLY Aamwimc} THE REFERENCEE PETETEGE mg
ENHM»: can {i:{)MPBZv1'~ESA'FIf)N3
2 '.
'§'}1}i$ appeal is eizsméng on far haaring this {£333 KfS§§.E3E',$*§~£§'a?\
R§s{), J, Cialivereci the f0ii0Wi11g:-- -' "
JUDGMENT
The land of the ciajmant is acqjaimrié &f::z::? §;év§i1*;;%%Lf:§5:;é;_?ré;;i颧,5 x
The}and.$ umgmgdrand.Thezefinénagc§ufi;gag;g¢§s%a:kaE
Cfittlpiiflfiatiflfl at tht: rate 0f 2:cf£:., ‘”§*:1j;€’:’~S’:,;’~*%’i€
apyeal assafling the grant of compcfiaazign aé’ €r3«;<:§ss 3',?}fi.
2. This Ceurt in :17: respect Qf ihff Eanés;
acquired for samegaroject,”‘i1as{“gi§c3;;£»,cQ;i’;p§i1.:-iéitiofi aé {Ext mi: 9:”
R$.{39,86Gf’-V;)€fjjaCI’é§–j Hfififié’-Ehfi ébmgfiensatien awafiied {3E2I1i}Gi be
called as “k::x<i:7;ss§se.V '~'Ff'i1tj;* is éismisseé.
k._ 34;;
…..
Sdfiu
Judge
Vz;m:1°”‘