Karnataka High Court
Vimalabai Shivaji @ Jivaji Chavan vs Thje Additional Special Land … on 12 October, 2009
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 12'?" DAY OF OCTOBER, 200$}
PRES ENT
THE I-I()N'BLE MRJUSTICE N.K.PA'1T§IIg if "'
AND
THE HON'BLE MRJUSTICE
MISC.CIVILV_I"Z2V342/2(i3G9_
IN M.F.A. CROSS oaqccfrlom No.249/23303
IN M.F.Aj réoc. 5356',/2%GVG3c'1g3_Q1
BETWEEN:
1. Virpalabéi §}}hivaj_i"@ JiVaj_i__ Chavan,
AgeiVMa;i0r, 7* "
OcC__: Houschcid Wo_1*i«:._.__ - H
R,/'o shivaji'Peth',v._.
Dhebale Ga11i';"Bija"pur.
* ...C1a1'mant/Cross Objector
< _ (B;7:L_'t'§ri: Baiéira;;.;...Advocate)
. Thefidclfitional Special Land
Acqzxissition Officer,
Upper Krishna Project,
falzirnatti Talukz Bagewadi,
AA Dist. Bijapur.
Sangamesh G. Patil AGA}
Respondent
This Misc. Civii. is filed by respondcnt--clain1ant~Cr0ss
Objector under Section 151 of the CPC, praying to direct
.o-"°é54,"9gv"=""_~
I
to
u
the office to draw the award by modifying the earlier award
as per the judgment of the Hon'b1e Supreme Court thereby
determined the market value of the acquired _y lands'-._ at
Rs.32.10 per sq.feet in Civil Appeal Nos. 4163;.4+_i'S5/21009
dated 8.7.2009 and etc..
This MjESC.Civi1 coming orig for ord'er--$:'_i. * it
N.K.Patil, J , made the following:
:0rderEeVd
The instant Misc. Ciyi1..cjiéi.fi1edV'by. rprésponaentwoe
c1aimant--Cross Objector un'deri'e_:.'§';ection i5'i*of'V:the CPC,
praying to direct the award by
modifying the"eariier::A__avqai5d judgment of the
Hon'b£e Siipredinhefl determined the market
va.1ue"-of the at Rs.32.10 per sq.feet in
cm: Appeal i¥ie1v63:;..ii165/2009 dated 8.7.2009 and
.....
fife’ —have heard the learned Additional
Advocate appearing for appellant and
1earned”;.counse1 appearing for respondent–c1aimant–
cross objector.
3. For the reasons stated in the affidavit filed
along with the application, the instant Misc.Civi1 is
/in/~
L
allowed, directing the ofiice to modify the award,
accordingly.
With these observations, the instant A
stands disposed of.
5- ‘A L
tsn*