High Court Karnataka High Court

The Spl Lao vs Narasimhaiah S/O Chodappa on 28 August, 2009

Karnataka High Court
The Spl Lao vs Narasimhaiah S/O Chodappa on 28 August, 2009
Author: K.Sreedhar Rao H.Billappa
{BY SR1 SANGAMESH- )

IN THE HIGH COURT OF KARNATAKA, BANGALORE

DATED THIS THE 28TH DAY OF AUGUST, 2059: _

PRESENT

THE HONBLE MR. JUSTICE KA,S12EED'HIu'f?T'_f'T1'XO   

AND
THE HONBLE MR. V.»J'U._S__'I'IcV1§:-H§"B1LLA§?5PA...  

M.F.A. No. 388320? 2004"  _
M.F.A. CRQB. No.,45o~.QF"2007
M.F.A.NO. 3883 OF' 20o4;--A_"   

BETWEEN I --

THE SPECIAL 'LANI.-)?;ACQ_U__ISJ_TIONA vOFFICER,.
VISVESWARAIA_Hi:CENTRE~,f* A  '  '
3RD FLOOR, "i2QD:UM BLOCK,  
BANGA'LoRE.~I.D;_,   .

A ~ A A  APPELLANT

AND:--

1;' 'V

2.

9.32

"  S/0;"'CHoDAPPA,

  S,/o. CHOODAPPA,

vE;~I,:;{ATARAi\AAi>PA, S/o. CHOODAPPA,

VT ._  'v.MUNIYA_;$p:A, S/0. CI-IOODAPPA,

% XAITLTXRE R/AT KATTEGOLLAHALLI VILLAGE,

 . SAI,D'A:zAAH,ALL1 HOBLI,

 __"~BANGALoRE SOUTH TALUK.



5. DEFENCE RESEARCH AND
DEVELOPMENT ORGANIZATION,
CAMBRIDGE ROAD.

OPP. C.M.S. OFFICE.
AGARAM POST,
BANGALORE -- 560 007.

RIs:sF{jI»3D'I:N'Ts  A  A

{BY SR1 C.N. VENUGOPAL & ASSQCiA'l'E.S_, ADVOVCATESI = 

FORRLR4}     .. _ ._
(BY SR1 H.C. SUNDARESH, ADVOCATE--FOR R5;  ». 2

THIS MFA IS FILED U/354(1) DF. LA...A;:T;-;VACAINsT"'

THE JUDGMENT AND AwARD"vv«D'T._29.3.'2o._o3 PASSED IN
LAC NO.243/99 ON  FILE»-OF II ADDI.-I CITY CIVIL
JUDGE, BANGALORFQ--- (CCH.--V1"i'..}_,', "ALLOWING THE
REFERENCE PETITION FO_R ENHANCEDCOMFENSATION.

MFA. CROB N04.Ij45Q oF"2O0~i?:~  

BETWEENI.:"    ' A

1.

1,:,:::;:’.

S/O.

2. SR1NARAYAiNAPPA;V’:~S:,.’~VSV’
s/0.cIIooDAI>PA;_ ‘

3. SR1 SIQENILATARAVIANAPFJA.
~ ….. ..

4. V’ “_’_.

S,?_O’…cH00~DAP,PA,

A A _ ALL A–RE~.AGF;i3 MAJOR, AND

R/AT I:ATu F GOLLAHALLI VILLAGE,

.BID.ARAHALLI HOBLI,

“«B¢ANG’.ALORE EAST TALUK.

CROSS OE3JEC’I’ORS

A’ ‘V–‘i(BY’:SRIS:C.N. VENUGOPAL 5: ASSOCIATES, ADVOCATES}

l

AND:–

1. THE SPECIAL LAND ACQUISITION OFFICER. j
VISHWESHWARAYA TOWER, w
3RD FLOOR PODIUM BLOCK,

BANGALORE — 01.

2. DEFENCE RESEARCH AND I . S
DEVELOPMENT ORGANIZATION, I O. .1
CAMBRIDGE ROAD,

OPP. C.1vLS.OEEICE,

AGARAM POST.

BANGALORE W 07. _ — _ fig
RESBONDENTS

THIS 1vIEA.CROB II\IL’MEA’;=NO. 3.883’/2004 IS FILED
U /0. 41 RULE 22 OE CRCQ AGAII\IS’I””THE’LIBDGMENT AND
AWARD DT.29.3;20_O3 ?.~”‘ASSE:D.IN.:*LAC-1\I0’}243/99 ON THE
FILE OF THE:’I1%ADDL;–. CITY C1VEL–‘J»U..DGE, BANGALORE,
[CCH~ I7], 1_?ARILii_,.ALLQ’IVI1*I.G REFERENCE PETITION
FOR ENHANCE-D_,.COI:IPEI=IEA’rION AND SEEKING FURTHER
ENHANCEMENT COI_VEPENSATI_GN.

The-Se” appeRIS:V’ On for hearing this day,
SREEDHARRAO,’ J.,’.de1iII_ered the following:

h”UUDGMENT

958 days in filing the <:rOSs~ObjectiOn is

eoridoned 'S:.fOjeCt to the Condition that the claimant Shall not

The entit1e–ci to interest for the period Of delay.

'The land Of the Claimant is acquired for the needs of

(Defence Research and Development Corporation].

The preliminary notification is of the year 1993. The__L.A.O.

has fixed the compensation at the rate of Rs.60Gj0{l'/_"'<—:_l'per

acre. The Reference Court enhanced the compenslatiion ~

Rs.315000– per acre. The State isin_appeal"'assailing'_'that K"

the compensation granted by the

excessive. The claimant has 'filed cross-ob}e:cti.oi1.._Hseeking–_"

enhancement of compensation.

The Division in MFA
No.2404/2004.' respect of the
lands similarly situated has
fixed Rs.770000/– per acre
in respect of "notification of the year 1995. In
this casethe would be entitled to similar

cornplensiation l"of.l:rRs.p7V7OOO0/– per acre with statutory

lheneiitsl — A'

claimant is not entitled to interest for the

period ofdelay in filing the cross~objection. Accordingly, the

' V"appealzo.f. the State is dismissed.

_:The cross objection is allowed with costs.

%/

The Registry is directed not to draw the award uffiess

the deficit court fee is made good by the cr0ss–obje(:t.r)f, VV': ~

Sd/"~jj%% Ti A x

GpS=s= H V