High Court Karnataka High Court

Yalagurdappa Lakkappa … vs The Spl Land Acquisition Officer on 2 March, 2010

Karnataka High Court
Yalagurdappa Lakkappa … vs The Spl Land Acquisition Officer on 2 March, 2010
Author: A.S.Bopanna
IN THE HIGH COURT or KARNATAKAT' ~.
CIRCUIT BENCH AT DHARWADj""' « ..  ..  .;. 

DATED THIS THE 2nd DAY 01-' MAE.cTHVV2GTi:o , 3
BEFORE  T ' A T A
THE HON'BLE MR. ,IUsTIcET'A..s. BQ-PANIVTA  

M.F.A N0. 21"33fj;';2oo8T"iLAc:'-I
BETWEEN: '

Age: 68 yea1fs,~QcE:Agricg.1iLi.1re. ' ._ 
R/0. Benn1,1Vr},vTc;f&.;Dist: BHgal}§o§. V

Yalagurdappa Lakkappa"}?I.iferiaya}§ETT1  T' 2 A

.. . APPELLANT

(By S1fi--.-  EAdv:;)'----. A A

AND: 

The_ Speciaalu  vAcqT:isTTi0n Of ficer
UKB, Béxgalkot "  _____ 
 T  ..  RESPONDENT

 ,  ME.A.:s~E';;'F*i'LED U/S 54 OF THE LAC ACT PRAYING TO

MODIFY 'TH-EEJUDGMENT AND AWARD DATED 27.09.2008
PASSED 'BY THE 11 ADDL. CIVIL JUDGE (SR. DN._)

 BAGALKOT AND ETC.

 THIS APPEAL COMING ON FOR ORDERS THIS DAY,

A' 'COURT DELIVERED THE FOLLOWING:

E

('I



 gaba= __§:':' vv 

JUDGMENT

The learned Counsel for the appe11a=n,t’V: e.tV§i1ie:S:vnthaifbb
View of the objection raised T
permitted to withdraw the»T.g1ppe:éii..A einec1 :the*;
before the Court having juriSciieti,on “to” same.’

Permission sought f0r'”is_grar1VteC1′;

The appeal is dispesed o§as_w:thc1£awn.

Reg–:1″s”Vt1ejV:r_”–.t<:)""re:1§rn.jj:thé– pvéi:Vpéfs,V.–1'f any sought for by the

learned ' '
JUDGE