Citation : 2021 Latest Caselaw 1718 Kant
Judgement Date : 5 March, 2021
IN THE HIGH COURT OF KARNATAKA
DHARWAD BENCH
DATED THIS THE 05TH DAY OF MARCH, 2021
BEFORE
THE HON'BLE MR. JUSTICE SACHIN SHANKAR MAGADUM
M.F.A.NO.101414/2016 (LAC)
BETWEEN :
Karnataka Neeravari Nigam Ltd.,
Represented by its
Executive Engineer,
HBC Div., Athani,
Dist: Belagavi.
... Appellant
(By Sri Ramesh N.Misale, Adv.)
AND :
1. The Special Land Acquisition Officer,
Hipparagi Project, Athani.
2. Sri Basagouda Alagouda
Patil @ Rudragouda,
Age : Major, Occ: Agriculture,
R/o Athani, Dist: Belagavi.
.. Respondents
(By Sri V.S.Kalasoormath, HCGP for R.1.)
This Miscellaneous First Appeal is filed under Section 54(1)
of the Land Acquisition Act against the judgment and award
dated 26.06.2015 passed in LAC.No.873/2011 and etc.
This appeal coming on for orders this day, the Court
delivered the following:
2
: JUDGMENT :
Learned counsel for the appellant has filed a
memo seeking permission of this Court to withdraw
this appeal.
Memo is accepted. The appeal is dismissed as
withdrawn.
The court fee to be refunded to the appellant in
accordance with law.
Sd/-
JU DGE EM /-
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!