m 135: mcm 001112'? QF KARNATAKA._BAi\§'C}25;VLC§}§'E " '
DA'{'ED THES ON THE 25% SAY 'MA? f2€'?§39 ' '
PRESE'fi'§"'--~....V _ V Q
THE HOWBLE MR. 3JUs'r:ciE_u_%:
THE HON'BLE ?fJH§. 'SWAMY
of
cm 1s:_:~>g.'%:::s¢on-.23*z*%9s* 200.8 (L.A.C)
MFA No. 50811.')? M
BETWEEN
1 THE s.ir>£r:3AL LAND» ACQUISFFION OFFICER,
V. 3% mizgofi, v.v. "I'0W,E3_R.§
, 'PQD'i'LEM:'*-BLCKZK,
"._VA:x§'BEDi5:3g1a01. APPELLANT
(33: SR1 $A4§:GArALE_Lé:,}{G PATEL. ; ADVOCATE)
~ --s§:?Ei7)
"~L;sf;21_Ab¢1JABULLAKHAN,
A13:-ED'AABGUT 3:2 YEARS
V" 30%»: 0:2' LATE FAZALKHAN,
g V' 'RE53IDING AT' NO. 9, iSHAQ¥ SAHEB %REE?T,
J.C. NAGAR, BANGALORE ~--~ 560 006.
2 THE ADDiTi()NAL CHIEF'
(3(Z}NSRUC'I'i()N ENGINEER (man)
DEFENCE RESEARCH AND DEVELOPMENT
ORGANISATION, CAMBREDGE ROAD,
OPP: ems. OFFICE
AGARAM POST, BANGALORE 560 (2:07 "
RESPQNDENTVS _
(By SR1 MUSHTAG AHMED FOR {3fR'1~,-._ M " . =
SR1 SHIVAPRABHU HIREMATHQFGRR2, * '
SR1 AYAZ AHAMED KHAN FOR R1 :':.A13voC;§*r§«i§;)'."
MFA FiLE{) U/S. 54(1) LA "nc1',_ ;r%.(:§}'a1_§'Nm 'I'I~{I:;=.
JUDGMENT AND AWARD ;:)'r.24;ff;'2003 "PASSED iN LAC
130.202/95
ow THE FILE}, OF’ *if_HE_.’~-11’a_AnDL.4::1TY}czvn, 8:.
333310515 JUDGE, BANGAL0RE,_~” ((3{3i~§.+}V?)’,..«ACCEI’FING THE
REFERENCE PETITEQN FOR ENHANC;Fi:’) CQMFENSATEQN.
THIS APPEAL CQMINZG’ §*0«R%,1H’§é;AI;é’:g’~:'(§ BEFORE THE
comm’ TODAY, ;Ai”?*§fE’R £JA\_!”IN’G’~.H”E3AR_D,f’ K.L.MAN.JUNATH,
DELIVERED ‘I’HP§..Fy’}LE’§Q1§IIN§?v;
_n_Is__Fa. CROB li0* 237 “G3?
8 BEN _ .
SR1.?«’AM1§A{)ULLAKHAvN
AG<EDi.2%B<3UT 52 YEARS
. SQN c;)1=,Lg'rTE1 9525; KEAN
A "R§*,s:r)'i:;{;, A3? z"-$9.9, is:-{Ag swag STREET
~J;':":_, NA'(}}:-£2, ' V "
BA_¢N::~A;.,{:i~zEw 550 00s. c:;=,o.:,s z9a;T%%
(By S§{‘NiUSH”i’£§G« AHMEB : ADVOC:;¥§’E)
?i’HE SPECIAL LAND ACQUISI’I’i{)N OFFECER,
.-1339 FLOGR, VKVITQWER,
PODIUM BLOCK,AMBEDKAR VEEDEI,
BANGALGRE —- 5360 001.
2 THE A1:>mT1::}NAL C§¥IE§’
CGNSTRUCTION ENG£NEER {Ram}
3
9E::*Ez~:cE RESEARCH AND DEVELOPMENT
ORGANISATIQN, CAMBRLDGE ROAD,
opp; C.M.S ()i?’I+’ICE,AGARAM PQST,
SANGALORE «– 560 00:2
RESPONDEi\.i’I’S”‘-_ .’
(Ev )
MFA CROB IN MFA pm. 5031/2004 F1LEn..LiAj~1Q%.’4l:j1i;uL1: g2’~___
0;? CEPC AGAINSE’ THE MBGEMENT;A’N:)4._awAR{> m:24;’:»’.2:}03: ‘
PASSED H»: LAC NO. 202/96 ON THE”~.F1:;l_§:i ‘*ii}i3<'1'*I'i_4%Il?2 1i §{_DI§i»C§TY "
CNIL 8&3 SESSIONS JUDGE, 3AreTGVA_L0R3″§:,_ “(£:c:~+1+’1′?2}:,._,§<;:<j;Et*r:r§'G
mg REFERENCE PETITIGN FOR EN§§é;NcED"<:(m.PEr%:sAT1oN AND
SEEKING FURTHER ENcHANCEME»:eT–.ts§«* CTQMPENSATVION.
P m&m.V ~. V' "(A vv #3949} cw . . _V
THIS AP?EAL*Q’OM§N(‘}_ F’ §”{EAf?..ljNG BEFORE THE
comm’ Temyg _£a;;?*1f’B;§§V.’:4i~;e;fi;12~é’7G HEARS, K.L.MANJ{INAT§{,
DELIVEREB THE;4.§«*QL;LgQ,w’x§:{s~:
JUBGMEHT
Appeam<.1.F.A N0. 6681/12604 is filed by the Special Land
' _'_' 'figcqiiisi:t$5:_% Sfficer, Bangalore challenging the judgément afid
V. passed by the Second Addiiicmal City Civii and S6SSi$1;".tS
V …;:,jf'41J.t:".igf:, Bangaiorc in LAC i'¥0«202/ 199$ dated 2419'?/2003 whemin
{ha reference court as dctelmmed market waive of the land
acquired at R's.3,QO,C3(}0[~ per acra. The Special Lam! Acquisitien
5
impugned Judgement and award are msdifiefi, b
Registry is directed to draw ‘£31? modified ‘V J
1:: – ‘.
D d’ ‘
kAIudg’5