High Court Karnataka High Court

The Spl Lao vs Chikkadoddappa on 28 August, 2009

Karnataka High Court
The Spl Lao vs Chikkadoddappa on 28 August, 2009
Author: K.Sreedhar Rao H.Billappa
 THE ADDL. CHIEF CONSTRUCTION
'N V, 'A ENGINEER [R 8: D),
= E -DEFENCE RESEARCH AND
" V. DEVELOPMENT ORGANIZATION.
  CAMBRIDGE ROAD.
" "opp. C.M.RS. OFFICE,

c%/



l\J

AGARAM ?OST.
BANGALORE -- 560 007.
RESPONDENTS

(BY SR1 P. KRiSHNAPPA, ADVOCATE FOR C / RI)
(BY SR1 HARIPRASAD, C.G.S.C. FOR R2}
{BY SR1 N. DEVADAS, ADVOCATE FOR R2}

TIIIS MFA IS FILED U/S. 54(1) OF LA ACT;”‘AGAINST
THE JUDGMENT AND AWARD DT.24L.7.2003 =PASSED”IN”i ‘
LAC N020];/96 ON TEE FILE OF THE II ADOII,fC.IT;<:CIv'IL''' .
8: SESSIONS JUDGE, BANGALORE, ICCII-I.'7I, vACCEP'I'ING'v..
THE REFERENCE PETITION FOR '»EIIjIA.I;rCEp j

COMPENSATION.

M.F.A.CROB NO. 405 OF 200 _
EETwEEN:–

SRI CHIKIIA DODDAPPA,” J – ‘-

S/O. KEMFAIAH, —

AGED AEOUT 8’0 YEAf<-8,, I "

R/AT JYOTHIPLTRA’VELlII3IG–E,
EIDARA.I~1ALLI’II’OI3LI,V _ * _ _ —
BANGALORE SVOU’1.’H_’Ig»%.L’U7[_{“;”– ‘
BANGALORE

I _ ‘ , ” CROSS OEJECTOR
(BY SR3 P. KRISHNAPPA; ADVOCATE)

1__. I LAND ACQUISITION OFFICER,

~. ” VISVESWARIAH CENTER,
‘ .__III FL-DOE.’ PHODIUM BLOCK.
BANGALORE W 560 001.

H H ” A .A fI’HE”ADDIT£OI\EAL CHIEF CONSTRUCTION

, ENGINEER, (R & D},
“DEFENCE RESEARCH AND
DEVELOPMENT ORGANIZATION,
CAMBRIDGE ROAD,

~%/

I-Vl2eferen’cel’C–o:1rthas aiésrarded compensation at the rate of

l”~=’*enhancernenVt .oflcolrnpensatior1 made by the reference Court
~lfj.-as’w.,excess’i\{eji~ The claimants have filed cross»objection
seek_in.gu°e.nhancement of compensation. Accordingly the

h -Clross~%:)bjection is allowed with costs on the condition that

1992. The {A0 has granted compensation for cultivable
land and phot karab at the rate of Rs.60,000/– and 6,090/~
respectively. The reference court has awarded /5
This court in MFA No.223’7/2003 and other batch’ 1;: _
respect of the lands acquired situatedmin’ sinfxilar
for similar purpose has awar’d’ed:;””
Rs.7,00,000/–. In this case *al’s.oz the’-claiijnarits
entitled to compensation at the acre
with statutory benefitsf “thpefiappea1 of the State
is dismissed. l h’ if

4. pertains to

acquisitioni: DRDO under the
pre1iminaIy’l992. The LAO awarded

cornpensation the~rate’- of Rs.60,000/– per acre. The

The State is in appeal assailing the

_%/

the claimants wouid not be entitled to interest for the periqd

of delay.

The registry is directed not to draw the award. j”

the deficit court fee is made good in d1e»grQss~0t)j’eCtieitj.. ”

GpS* ..