High Court Karnataka High Court

Venkataramanappa S/O Late Dodda … vs The Special Land Acquisition … on 8 October, 2009

Karnataka High Court
Venkataramanappa S/O Late Dodda … vs The Special Land Acquisition … on 8 October, 2009
Author: Ram Mohan Reddy
IN THE HIGH COURT OF KARNATAKA, BANGALORE
DATED THIS THE 8'33 DAY OF OCTOBER 

BEFORE

THE I~ION'BLE MR. JUSTICE  1LuI;nm*OL E « A 

MISC.CVL.N0. 1461049 OF. 2609-.'  4'    7

MFA.CROB. ND;'~-.444 0F 2.007   
IN M.F.A. N0. 2594;VADF 2oa4{LAc) 

BETWEEN:

1) SRI. VENKATARAMANAPPA,._ .
S/0. LATE DODOA MUNEYAFPA. " 
DECEASED. B§ri'H_S_1'LR  3;  -

SMT. NARASAMMA,  _ ;_ » _  '_
W/O. LATE vENK.A$ARAGMAA:AppA.__'  '
AGED MAJOR.  ~  _  .
R/AT KATTU GO.LLAI*£ALLI~V1LLA;C¥E, .. '
BIDARAHALLI HOBL1, '    
BANGALORE EAST TALUOK.  .  '  APPLICANT/
 = 2  * CROSSOBJECTOR.

(M/.s;.O.N. ?f'I§NU_Cf0PAL &'AssOc1ATEs, ADVS.)

AND':*.__' E'

 a 1. THE OSPEOG IA:3E.D' ~AC$QUIs1IiON

" 'A 1. « ' ~OFFICER__, WSHVES§H\NARAYA 'POWI3R,
sun FLOOR, PODIUM BLOCK,

.  . '_BuAN_GALORE~ 13..

A _:tOj

 D_EFENCE..RESEARCH AND DEVELOPMENT
_ * ORGANIZATION. CAMBRIDGE ROAD.
 OPP. O.1v;.s. OFFICE.
*  POST,

 '  BANGALORE--7.  RESPONDENTS.

{BY SR1. H C SUNDARESH, ADV FOR R2}

THIS MISC. CVL. FILED UNDER SECTiON 151 OF CPC,
1908 PRAYING TO RECALL THE ORDER DATED 14.7.2009.
REJECTINO THE CROSS OBJECTION FOR NON–COI\/EPLIANCE
OF PRODUCTION OF AWARD COPY IN LAC PROCEEDINGS AND
PERMIT THE CROSS OBJECTOR TO PROCEED \VIT’I*1′-.TI”IE

THIS MISC.CVL. COMING ON FOR ORDERS;”‘iH~I.S IAALY.

THE COURT MADE THE FOLLOWING ;

S__3._..I.$._.1..).___§_1!….

Heard the learned counsgeiiflfor the

Having regard to the detaileCd:V”o1jderepassed I I

and keeping in mind thate”‘an…v’§incorrect

statement was made by the’3earnedevV:cou1}’n.se1 as recorded

in the ordeer’7dt..tVV_ coupled with the failure on
the partgof to comply with the office

obje;ctio.ns despite’ grant of time and imposition of cost, I

noisaetisfactory reasons assigned for recalling the

I’defan1t’e}_def.,dt. 14.7.2009.

anplication is, accordingly rejecte .

I    §d/-
JUDGE