Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Karnataka Neeravari Nigam Ltd., vs The Special Land Acquisition ...
2021 Latest Caselaw 932 Kant

Citation : 2021 Latest Caselaw 932 Kant
Judgement Date : 15 January, 2021

Karnataka High Court
Karnataka Neeravari Nigam Ltd., vs The Special Land Acquisition ... on 15 January, 2021
Author: Ashok S. Kinagi
           IN THE HIGH COURT OF KARNATAKA
                   DHARWAD BENCH

      DATED THIS THE 15TH DAY OF JANUARY 2021

                        BEFORE

      THE HON'BLE MR. JUSTICE ASHOK S. KINAGI


           M.F.A. NO.104500 OF 2019 (LAC)

BETWEEN:

KARNATAKA NEERAVARI NIGAM LTD.
REP BY ITS EXECUTIVE ENGINEER KNNL,
DIVISION NO-2, HIDKAL DAM,
TQ: HUKKERI, DIST: BELAGAVI
                                                ...APPELLANT

(BY SRI. RAMESH N. MISALE, ADV.)

AND

1.    THE SPECIAL LAND ACQUISITION OFFICER
      HIDKAL DAM, DIVISIN No.2,
      TQ: HUKKERI, DIST: BELAGAVI

2.    THE PRL.SECRETARY, REVENUE DEPARTMENT
      GOVERNMENT OF KARNATAKA,
      M.S.BUILDING, BENGALURU

3.    GANGAPPA MAREPPA VANNTAMURI,
      AGE:57 YEARS, OCC:AGRICULTURE,
      R/O BUDIGOPPA
      TQ: SAUNDATTI, DIST: BELAGAVI
                                          ...RESPONDENTS

(BY SRI. V. S. KALASURMATH, HCGP FOR R1 & R2)
                                  2




      THIS MFA IS FILED UNDER SECTION 74 OF THE LAND
ACQUISITION, R AND R ACT, 2013 AGAINST THE JUDGMENT
AND AWARD DATED 12.03.2019 PASSED IN LAC No.187/2017
ON   THE   FILE   OF   THE   I   ADDITIONAL DISTRICT   JUDGE,
BELAGAVI, PARTLY ALLOWING THE REFERENCE PETITION FILED
UNDER SECTION 64 OF THE RIGHT TO FAIR COMPENSATION
AND TRANSPARENCY IN LAND ACQUISITION, REHABILITATION
AND RESETTLEMENT ACT, 2013.


      THIS MFA COMING ON FOR ORDERS, THIS DAY THE
COURT DELIVERED THE FOLLOWING:


                         JUDGMENT

Learned counsel appearing for the appellant has filed

an application in I.A.No.1/2020 seeking for withdrawal of

the appeal with liberty to file a Review Petition.

2. Accepting the reasons assigned in I.A.No.1/2020,

the application is allowed and the appeal is dismissed as

withdrawn with liberty to file a Review Petition.

3. Registry is directed to refund the Court fee as per

Section 66 of the Karnataka Court Fees and Suits Valuation

Act, 1958.

4. Learned H.C.G.P. accepts notice for respondent

No.1 and 2. He is permitted to file memo of appearance

within a period of two weeks.

Sd/-

JUDGE

HMB

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter