IN THE HIGH COURT OF KARNATAKA H
cn::<cu1'1'sENcH ATGULBARGA A ' A
DATED THIS THE 7m DAY OF SE¥'FEMBi:4";E?..v2:€:i:1Q 3
BEFOREAV4
THE HONBLE MR.JUSTTCE_AN}'XND
MFA. N_Q.7248/12-QO8_[LA.Qj«– :J E
BETWEEN: ' "
Tukaram, , ‘V
S/0. RakamaD.n:«1.«:’Kja1aI,e _ _ .
Since deceas_.CC1 bg;{“h.is.,£;vRs.
1(3) ‘ _ ._
W/o.’D’1’u}:ara}j1i; Aged 74J”ye’ars,
ma) sébfirao’, n
S / o;”T_uA1«:,:1réa:1fIi”,AVA’ J49 years,
1 [c}.. « ashekxalzsi V
‘ V’ ‘V ‘S;?’D. Tukararf1’;””vAged 39 years,
Dem} VSa,jf1j.eev:aD,
. S /(1.-“T-.ui«:a1″e11n, Aged 34 years.
A1},e1;9e r/0. Mahagaon,
AA ‘1″‘a.3L1}{ 8»: District- Gulbarga. : Appellants
.’ (By Shri, S.S. Sajja1’1shet,ty. Advscate}
3
AND:
The Special Land Acquisition
Officer,
MlP., Gulbarga. : Respo1’1dent5r'”b§_’
This Miscellaneous First Appeall_hfiled_uind.er–_s.ections
54(2) of the Land Acquisition “-Act_” to Set’ _’asid”e~._ the
Judgment and award dated _28.02,2oo2 peeeged’ by “thee
Civil Judge [Senior Division}’~e..V_Gul’I3arg~a in No.’
545/ 1998. seeking enhancement_ of _coIripens–atio’n.
This appeal comir–:1gj–on -‘tor. the court
delivered the following,»
Thellllcoettnsellfor app’el’lar1t files a memo to state
that, View -of dated 28.08.2007 of the
Karneatakallllfliitfil».CourtV”I5lct 1964 and since the subject
t this appealis below Rs.10,00,000/~. an appeal
t-uiloulld Court of the District. Judge and seeks
per-rnissviet;1if.~*to withdraw the appeal so as to enable the
V’ to approach the competent court. The memo is
it 0. 0 ‘placed on record.
8
The appellant” is permitted t.0 withdraw the appeai
and file the same before the competent. Court. The is
directed to return the appeal papers, so as the’
appellant to approach the competent court.”