IN THE: PHGH comm' 0;? KARNATAKA, CIF2C§§'i'i' 4:';sg:§:{*:1,1_"'r\3,*I*
DHARWAD r ---- _
DATED THIS THE 1%: DAYVQF '
PRESEN?": f
H_oN' BLE MR. S§¥:f§.':3"4E';I)VI~i}*:'v'\"lA§¥~.j:.QU.;3:;R,_ x
3/0 KESHAVACHAND GUJJAE, '
AGED ABOUT 49 YEARS. K
(:3) susymsn KEs21Av<.: Q:a1sz£i <3t;..:.JAi::.,_'»..% _
S/O xasmavacmwu Q:'LU;iA.F5,j L
AGED ABOUT 45 YEg1§s.._
go; ~vs1~¢1'"r.--. 1.fi.jKA fiigéca R}x:.IEND'r?J{'SHAVHA,
AGED ABQUT 43 "rggpg _ _
{<21} Visuizasii zagsiiavgcgégnm GUJJAR,
3/69 was Hgvaca.-:N:3--«m'._4 1' ~YE.F.RS.
ALL ARE R;.A'1': GALAGALI,
i3'ALU:zBiI,AGI2I;"'DIST; aaeaaxow.
CROSS OBJECTCBRS.
Q5".-1'1D,s' ' A
THE SPECEAL mm ACQUISWION OFFICER,
n UPPER KRISHNA PROJECT
'' A'r>;~siLAGI, DIST: BAGALKOT.
RES PQNDENTY
°~gB'Y3sm.c.s.PA'r1L,AGA.)
THES CROB EN MFA FILED U,/(3.41 RULE 22 OF' CFC, AGAINST THE
JUIIEGMENT AND AWARD DATED 6.11.2003 PASSED IN
i,.AC.NO.1443/52000 ON TEE FELE OF TEE ADDL. CIVIL JUDGE {SRDN},
JAMKHANDI, PARTLY ALLCEWING THE REFERENCE PETITION FOR
ENHANCED COI\t!?§§NSA'}."IONa
*;'s£s APPEAL AND ceoss OBJECTION comma' on
THIS DAY, K.SREEE)HAR mo, J., DELIVERED ms F01,-Lfowlssz * H
JU9GmEfimji7fi
Sri C.S. Patil, learneé 'Govt. 'Adirocai1§ta}:e§ nagaticefor
the respondent in the Cross___iC)bjecf;;ion.." ~ I
The State /2004» seeking
T@dUCH’01f1′..0if4 of 3 acres in
Sy.No’. Have filed Cross Objection
No. /_ in respect of the same
lands of the claimants have potentiality of
~. came. The Reference Court has awarded
compefisetion at the rate of Rs.1,90,000/O per acre. The
” conteixtion of the State is that 0.27 guntas of the land in
No.361+2 is a dry land and therefore award of
H compensation at Rs.80,00{)/ — per acre is excessive.
%/
The contention is untenable because ;”L;’i”.i£”~Sy.
numberhs faczility of irrigation ” -‘£,.héV.
decisive criteria for asseS$ing.,, érdmpgn-sa€ion.:1T .”£’hé*-_ I
poteritiality of the land ‘%:(1* ggfow “s,~
evident. In that View the rate sf
Rs.80,000/–~ per acr*\Ai’-%:._’ifs*)1_” 135% the just
entitiement. For made above
MFA NO. Cross Objeciion
No. 198/ icoété and statutory benefits.
Judge
%%%%%% « Sd/.
Iudqe