INETHBHKHECOURT(H?KARNATAKA,BANGALORE
DATED TI-IIS THE 28"' DAY OF AUGUST, 2009 ._
PRESENT
THE HON'BLE IVER. JUSTICE K.SREEDHAEffi'AO'S1-L~.I: r.-
AND
THE HONBLE MR. JUSTICE ;~1.t;§v1:§L.A'P..PA 4' T
M.F.A. No. 6_{}_Z§1 OE"2Q04_
M.F'.A.CROB. No.43 OF 2009 QC ' '
M.F.A. No. 6074 OF 200_4':g_
BETVVEENH
THE SPECIAL:_'LPJ}T.D ACQU1Sfr1O1\f'O'EEI_CER,
.
3RD FLOOR; AEODILIM BLOCK, .
BANOALO-at~<E.. " D ' v - " APPELLANT
(BY SR1 SANGAMESH. O..I'{AT1L, GOVT. PLEADER}
LA :3. V. , Mi: NIRATHNAM.
_ ” ‘S/’Q. OEIANJAPPA,
TIRL1fM_A:.ENAHA1,LI,
, ‘BIDARAEMLI HOBLI,
BANGALORE SOUTH TALUK,
BANGALORE DISTZRECT.
” “DEFENCE RESEARCH AND
‘ ‘ — VDEVELOPMENT ORGANISATION,
CAMBRIDGE ROAD,
OPP: C.M.S. OFFICE,
AGARAM EDOST, .
BANGALORE ~ 560 007.
(BY SR1 R. “FHYAGRAJ, ADVOCATE FOR C/R1}
{BY SR1 HARIPRASAD, C.G.S.C. FOR R2}
RESPONIJIENTIS
THIS MFA IS FILED U/S. 54(1) OF L.«”x”AC’I’,» AGAINST ‘~
THE JUDGMENT AND AWARD L)T.29.43.’2’O03I PASSED? IN;
LAC NO. 157/99 ON THE FILE OF THEAII. CIT*{;’C_IV{L
JUDGE, BANGALORE, [CCH–1?], ALLO’JV”iN.G«.
REFERENCE PETITION FOR ENEIANCED’ COMRE,I§:SAT1()N.’
M.F.A.CROB NO 43 OF 2009:” 2 V’ O V
BETWEEN:- J ‘ A
MUNIRATHNAM. ON»,
S/O. NANJAPPA; ‘ _ _ –
” _
B1DARAHALLI”‘I:1O33£;I,” ..j ” .
BANGALORE
BANGAI,ORE’DIS’TE,2IC”F._’ ‘ ‘
_ . CROSS OBJECTOR
[BY sRI_R.–. ‘1’I{YA13}’-3.RAJ(ADVOCATE)
AND:- V ‘ 4
1. S, SPECLAELAISID ACQUISITION OFFICER.
– “VESvESw CENTRE,
– ., 3RIOTLO.OR, PODIUM BLOCK.
. ” ‘B+’WG«4£OR.E.
:2; , ‘DEFENCE RESEARCH AND
DEVELOPMENT ORGANISATION,
CAMBRIDGE ROAD,
.. OPP: C.M.S. OFFICE,
I RAOARAM POST,
V -BANGALORE » 550 007.
RESPONDENTS
SR1 SANGAMESH G. PATEL, GOVT. PLEADER FOR R1]
THIS MFACROB IN MFA.NO. 6074/2004 IS EILED
U/O. 41 RULE 22 OF CPC R/W. SEC. 54(1) OF ‘L:A’t’AR’I’I.iiI
ALLOWING THE REFERENCE PE’rIT1ON FOR; –E1\§h’l;4\.NCED ‘=~
COMPENSATION AND SEEKING EURTHER:ENwr_:E1vIEN’I%
OF COMPENSATION.
These appeal and cross -o__bjectioVn’are szdrning on ford:
hearing this day. sREEDHAR”~»,RAo, J’.,.._d_:e11’vve£’ed the
foilowing: . O
In this the la-;n:i7of is acquired for
the fiprelinrinary notification is of
the yeaf”‘I’9ai3._p No. 2582/2004 has
Irate of Rs.840000/ — per acre for
the lands simiIar1y’v._pl’a_ced”and acquired for similar purpose
* _ n_otificativen…o’f the year 1995. In this case also the
‘claiInaI’:t:’wov:rld—be entitled to compensation at the rate of
Rs;8sii0dOGn{/f4jf acre with statutory benefits.
crOss-ObjectiOrI No.43/2009 is filed with a delay of
The delay is condoned on the condition that the
4/
cross-objector is not entitled to interest for the period of
delay.
Accordingly the appeal of the State is :_.
cross objection is allowed with oosts. TheVc1aima21t’howe\%er,’*_
not entitled to interest for the period of:d4elay.e A. 3 dd
ih