Karnataka High Court
Yamunamma vs The Special Land Acquisition … on 30 January, 2009
§ U x % 52 I § :5 :5 II... o E 3 U I 9 11'. § :5 J IN THE men comm or KARNATAKA CIRf35i}'I;iT' _ AT GULBARGA % A, W 1 V DATED TI-HS THE sow Di§YAA'V(]:*:I:'f';.'!:.,A'1'~IU2K:i§' '£_'i T: BEF0I£E<'%J;_'¥<., . _ HONBLE MR.JUsT1CEj g§sHoK 1 " BETWEEN: J ' A 1.
YamImam’. 4m%”§~;+.i¥gs;/,§$.¢si1d$ ram’ § ma
Age: .HpI_i$ehald,
R/o.Yaziagi2f:_:(“B) Tg:
2.
Age: About Ggc: Household,
Ro.Ya”da;gi1f ‘(i-3) Tq: ‘ ‘fadagjI’,
_.’§)i;st; V …PE’1’ITIONERS
‘ _’I’hc Acquisition Officer,
. .4 U K P
…RIé3?ON}Z>ENT
M.1m, is rim under section 54(1) of the Land
». ._AC’qf11.is”ifion Act, praying to mmifir the judgment and azward
gated 17.2.2007 passed by the: lcanied Judge (Sr.Dn.) at
in LAC No.7/2066 and consequently be pk:-ascd ta
” enhance the compensation to Rs.1,10,CKw/– pa’ acre with all
the stattztory benefits.