High Court Karnataka High Court

Venkatesh Basanagouda Vasanad vs The Special Land Acquisition … on 11 April, 2008

Karnataka High Court
Venkatesh Basanagouda Vasanad vs The Special Land Acquisition … on 11 April, 2008
Author: Ram Mohan Reddy
.2-

1.

The special Land Acquisition
Officer, HP-III, Dharwad. *_~e__

2. The Executive mgineer,
am D5.v’.Ho.1, eadaanaken,
Bagalkot mstrict.

ms Hiscallaneet-is r5.r”s£’
against the judment and asgsari. jgf’ ‘t3;e__
the c1v11 Judge csygfigi sggndgétig ifi Lat No.78/b5
on its rue datéci. Vmoe coining
on fbr oraersgan-zfié iifih ask at ggfiif aoéa in the
presence of s§v1.H§ and Aséociates,
Advocates for the ippe11§fit§fi$fi& sr1.K.s.Bharath
Kzmar, a.dvo~f.fa1:aA.fo’i’ ;.=kvgf’2′;”‘M;Rai’ayanappa§,= ASA for 3-1.

stated in the _.1ud@ent’;,
:it_;g oraefiea ad ggeteea tfiat, this ngsceilaneous

‘Appeai the same is hereby dimissed.

‘£’;!c:$’é.’–..Vit:’f§és further ordered and décrwd that

….3

H

N 3966

-3-

there shall be no order as 1:9 eosts t3?i5 ‘$PI$§_aio.._

Given under my hand mid t;ae..T3séa_1-air *

this the 11th day of 5.»:-5._;. 2603; A

A%ag~9:fis@9m§AB-

I _:v._§-Iighfcourt ef f<Lar'nara'1E'!!
A ' ""Bangaiore-Saiia mu

3:.»
;_,;J{'1