is raw men cotmr or xanxasrmm AT nmamiqgg % %
mran THIS TIE 12:1: my or sz«:PrEamr«;.R "2m%sF% %
PRESENT
TI-IE HoarBL:r:. sm.JUs'rIcE #«%% f
THE HGIVBLE NAGARA5
M,¥'.g N13,; 2 .
c 4! w MFA.Cr§b3:'H9.4291 ~
mm.1=*.A No.2-437 j
B : 1' % % A -_ & %
THE: SP'L.LAMii's Acig{5s's.i':*:0E~:A_ % %
QFFICER V
ETSVESWARMAH CEI%E'iTR£:>3f' ,1
3&9 FLOOR, POE:-I'ULM%iBLr:">C:{, "
BANC}ALt3*R;£E_.:36O mi, % APPELLANT
Mmiyaivéai
% :53p::: D{3*i.)i3A 'I'I~£AMMAiAE~£
% " " ' 9 * 2/A .~J_YO'I'HIPURA VILLAGE
% £2i;3mz§;iALL1 HGBLI
._ £%;AI\{GA;L{}RE2 sozfm TQ.
',,m_$""*~r""-«---""'~
IN M.F.A CROB. No.é29(g~E:
BETWEEIV:
MUNEYAPPA
s/r«'1:';CK,
BANGALORE 4k560
D.E.§FENSE R"EsEAR§f:H &
' 'EIEZVELGPMENTV EERGANISAEEON
% _i'3A2vIE3§lD§3E_RC'%Afi
X A ; ,.«::':Ms G.F£~"'ICE
'--,A(§ARAM;jPQST
B.aN<3AL§£v. FQR,
SR!' H.C.SE}NI)ARESH-CGSC FQR E132}
-- THiS CROI3. $8 E*'§I..-ED U/(3.41 135.22 CEF CFC AGAERST
J'f_3I3<3!sr[EI~3'I' & AWARD D129/3/20:33 PAS$E'D EN LAI3
$6.158/1§§9 ON THE FTLE GP' THE H Anm. CITY {'3E'v"ii.-
k. mega BANGALORE PAIETLY ALLQWING THE REF1_:*REz~;cE
PETYFEON .
'I
TEES APPEAL A/W.CROB HAVING BEEN HEARD AND
RESERVED FOR JUITBGMENT AND COMING ON FQR
PRONCIUNCEMENT THIS BAY, ARALI HAG4§RAJ, :1
DELNERED THE FOLLOWING:
JIIBENT
The apmiiant herein namely the Spi.I..~a.nd
Officer, Bangalore, (hereinafter referred ff)
for short) has filed the present
referred to as. the "Appeal"} conféctzfiéés _
coxnmon judgmtint dated ii
Addiflivii Judge, Him as '$116
"Reference Court" fcyr §hor}z} T'i:1 and other 69
coluaccted cases farvvzzisi if mi;-ates' "te;:r*tE1e award in LAC
No.1f38/ W119 has been ciaimant
in L.A.C.N0.15§..[ is 0136 of the said 69 cases
ffiifi '$.*aié.__...¥.;«.vA.C.Ne.E3/98 has flied his; {3rs:;s~
Objfictiéla. 200?' Challenging the very same comma:
'1__;t31e award in his said case seeking
. $I}i'zanc£m&:§{t'[.0f compensation awardad in respect Crf the iami
thfi Saifi Case.
€,..S"">""""'~------A--------....
2. Sirlfifi there has "been (ieiay {:«f 1318 days
present: cross objection, the e:rc}s§.gob}'ec£'t)r'v* ~-- fhasi '~f11e§i " = 2
I.A.N.I/O7 under Seetion 5 of tne%%4Li:;z::m:iofi
Seeking calldfinatiau of the said dgffiay. 23:3 L'
cf delay' caused in filing the the E.iO11?h16_§'i~3upreme
C0'u1't has Gbserved at .01' in the cam of
State of Bihar Sing}:
reported in as."u;'i}_.d¢r:W
"Di$fl:i'issin;;v»r;11 iefihrlical g,mL11'1ds (if
limitation éwoulci'. __i1:..g~.x1y way, advance the
interests Qi' fjustiéfi »- big: acinaitteclly, resuit in
af "_iV1:,Vsiir;£'....';_...'"i'11c technicalitics Qf law
canfiot Lpreventxgs {mm doing substantial justice
" '.~ . 'vmidoing tt1c"'i}1?cgaIitics perpetuated on {ha
'=_ 2 . basis of v%',h€:_i'£:1pugncd jud gmcms. "
E'oHo{iri{§g..t11és;§'.':fgb§:éi;vati0:1$ WC hoié that the appiication flied
th-5 crfisgébbjéfitars saeidng Canéfination 0f 6:253;-1y dEi'S=€I'V6 £0
acmpting the reasans stated therein. However,
cfasé-txbiector eiaimam: shail not be entitiai to the
4' i§#:g;:1*e3£ «I311 the Cififlipéfifiafiiiti ameunt far the said {Jemima 01'
Qieiay'.
r"
3. The appfiflant herein has also filed 54 other appeals
agmieved by the same common judmeflt and the
the mspective iarzd f:i{3(1UiSfiZiOIT£ cases. The 1"'e3§§:r2'1d§iI';is .312
501116 of the said appsais, being f:iié"-fiia.iu1a:1is:v'._iI'§ '--i,§'1E3Lf
respective iand a£':C{11.'iSiiZiOI1 Casess, u'§?1_3j.I:;<=:3 alé(',f.. fiifzsi "
respective (:r0ss-objections seeifijig» €I1i1é!.IiC€i1}i::€I4i§}'VVi'§i' the V'
compensation awarded i1"1£l?1V<_=:i1' r§:spebtV'0f't}1e lands
acquired under the said cafiiesg 5f6". ,gpp¢als 3.11:1 the
C€}I'I't':':S'pC!I1(ii}"1g L*rQs$+Qt§ieci:i0I1S-- .~havé' 'b&4E'.§TfIiste<i togtttilfir as
"M.F.A.Nos.»24e4}z34 camncetcd appeals" along with
the C01Te$§ié€:n(:%Ming Of the said 56 appeeais
'arid Uiltftil' .§3:0ss~0bjections iinciutiing the
prcsezlt an-Ci crfiiss-ebjaction), we haw dispfistéci (if
fifiée i§'i£?fi;S**."gi12&i.._£§1é t:§ifr@spon§.i21g Cros.rs--§bj::<:i,iam ziazufiiy
M.ia-gx;k:s:¢s..2;;§4;:%2§e4, 2433/20% and 2449/2304 ihe
cazifisfiéiléirigA-{3:*t§'§;$~€}bje(:ti0n N'0S.379/200?, 393;' 26310'? and
M5383/206'? common judgment datéd 32.9.2908
% * --1%f§;1'A:~:s:1*itisAs:'fig said apmaifi 5:' £116 Spi.LAO and aI}im?ir1g the
' _'_'V{::2_z'19-%{é'§.=;g;»<§§fi§ii11g CFGSS-i3bj€C{i9§1S am iii1e:*eb3,«" €:'1i'12%11::i:'1g 351$
Whw£«
market; value from 15,000/~ to
respect 0f the iands acquired in A 'V
under firs': two preiiminary notificatitfiinsi'-§i;§_iecf'i'%:Q3.
13.5.1993
and from Rs.3,45,ooo,*§jm I<ES.V'8V,.si';»(}–,.9:}(_}_jf)f}"~~~:{'jj€:r":acre"'V
in respect of the landg acq1;§red,Aifl féS13€C'tive cases
under the third prelimirzarf 2.6.1995 with
afi consequential in respfict of aii
the iands.
4. ‘£’h,§: izhe c1’oss»0bjwi’.i-3:1 and
the said three ‘(grass-objections (E{}I’I’€SpO§1(Ziil}g
therfito ‘,i$§1iicE1 diswsed of by us by the 3.:-aié
__ dated 12.09.2008 35 stated supra, have
a1’isézLAfi’emv tE1k;:–..Saiifi.e C(}I}1fl1()I1 juégtrlfiilt and the I’€$[3€(3ILiV{‘i
awards passed by the samra Rfiffiffilicé Court
ifi;}§EA0g5/98 and athér 69 cafinécted cases of wifich the
” – é ‘ ‘ : ._pjré–§&if§.t» §}A.AA.C. N6. 158/ 99 is one.
” Therefare We have E26 foiiew £3133′ said Cammari
judmxant and dismiss the present apmal at’ the Sp1.L-fi;C? and
aflaw the prawn: cI*£3ss=-r3bjt:(:’i*.i(3I1 and theifibfii award in favaur
,,ws”‘2’**–~»-»–««
3
cf the cross-objector herein (claimant in L.A.C.No.158/99)
the same ameunt: of compcnsatien as awarded in
common judgment in the said appeals.
6. Since the land in the present L.A.C. _-N6.” ‘ u
been acqumed’ under the Proliminnrvi-_« .
02.6.1995 the cmss–objcctor
case) shall be entitled to .Ava1i1é*at rate of
Rs.8,40,000/ – with all thereon.
7. Hence V’ judgment
dated 12.9.2008 appeals and me
the foHowmg’
(1) kI.A.z§o..:[o?.fi1¢<:m;der Section 5 or the Limitation
Qmss-Objection is allowed and the
d¢i.*a3=. §§ 3.318 days caused in filing the same is
_ .A'.T'§:9'I1doncd subject to condition that the
A shall not be entitled to ttm i'[1f1CIV6St an the
enhanced campensation for the mid pemd of
A' '*-.__de lay.
(:1) The present M.F.A.No.2437/2004 filed p3% % j:1;e
Sp1.LAO, Bangalore, 1s hereby d1sm1sS<:<1.'V.
present Cross-Objcct1on No.-429/20(3'?j'Isv
with costs. The muss-objector, _'.hérf1;i.Ij.» W!r1_'cy K "
claimant in L.A.C.No. 153
the enhanced market va1ué’~ at 1
Rs.8,40,000 / – with ‘cons”eq1;¢ia?i;11VVAV” ‘V ‘
benefits ttlcreon. ales-s the émétmt of’campi=:nsation
which he has terms of the
impugmd_ j*ju£1g1§;_1eiit ‘ am. the respective
awa:’d:_’t1}si$;rr:€%1V by the Refer:-,-nee
m%%<L;.a.<:;No.158/99 shall be
judgrmnt. The Cross-~
onjecter % __dc~iposit the deficit Court Fee
8 fméifis date of drawing up of the
=»WH MMMMM Sd/_
FJEKEE
Sd/~
JUDGE