Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sri.Shivaputrappa S/O Basavantappa ... vs The Spl.Land Acquisition Officer
2023 Latest Caselaw 8941 Kant

Citation : 2023 Latest Caselaw 8941 Kant
Judgement Date : 29 November, 2023

Karnataka High Court

Sri.Shivaputrappa S/O Basavantappa ... vs The Spl.Land Acquisition Officer on 29 November, 2023

Author: Hanchate Sanjeevkumar

Bench: Hanchate Sanjeevkumar

                                                       -1-
                                                             NC: 2023:KHC-D:13975
                                                               MFA No. 101992 of 2020




                                    IN THE HIGH COURT OF KARNATAKA,
                                            DHARWAD BENCH

                               DATED THIS THE 29TH DAY OF NOVEMBER, 2023

                                                  BEFORE

                            THE HON'BLE MR JUSTICE HANCHATE SANJEEVKUMAR

                            MISCELLANEOUS FIRST APPEAL NO.101992/2020(LAC)

                       BETWEEN:

                       SRI SHIVAPUTRAPPA
                       S/O. BASAVANTAPPA BANNUR,
                       AGE: 60 YEARS, OCC: AGRICULTURE,
                       R/O: HOLIHOSUR, TQ: BAILHONGAL,
                       DIST: BELGAVI - 591 102.
                                                                           ...APPELLANT
                       (BY SRI K. H. BAGI, ADVOCATE)

                       AND:

                       1.   THE SPL. LAND ACQUISITION OFFICER
                            MALAPRABHA PROJECT NO.3,
                            SECTOR NO.60, NAVANAGAR,
                            BAGALKOT, DIST: BAGALKOT-587102.

                       2.   THE EXECUTIVE ENGINEER,
VIJAYALAKSHMI
                            MLBC, NAVILUTEERTA, DIV NO.2,
M KANKUPPI
                            SAVADATTI, TQ: SAVADATTI,
 Digitally signed by
 VIJAYALAKSHMI M
 KANKUPPI
                            DIST: BELAGAVI-591126.
 Date: 2023.12.19
 15:03:59 +0530                                                        ...RESPONDENTS
                       (BY SRI V.S.KALASURMATH, HCGP FOR R1;
                       SRI M.B.KANAVI, ADVOCATE FOR R2)

                            THIS MFA IS FILED UNDER SECTION 74 (1) OF RIGHT TO FAIR
                       COMPENSATION AND TRANSPARENCY IN LAND ACQUISITION,
                       REHABILITATION AND RESETTLEMENT ACT, 2013, PRAYING TO SET
                       ASIDE THE JUDGMENT AND AWARD DATED 18.03.2020 IN LAC
                       NO.874/2018 ON THE FILE IF 1ST ADDITIONAL DISTRICT JUDGE,
                       BELAGAVI AND ETC.,

                           THIS APPEAL, COMING ON FOR ORDERS, THIS DAY, THE
                       COURT DELIVERED THE FOLLOWING:
                               -2-
                                    NC: 2023:KHC-D:13975
                                       MFA No. 101992 of 2020




                         JUDGMENT

This appeal is filed by the claimant who is stated to be

land loser pursuance to acquisition proceedings by way of

preliminary notification dated 06.06.2013. The claimant has

approached this Court in this appeal being aggrieved by

rejecting reference petition by Reference Court.

2. Learned counsel for the appellant submitted that

the matter be remanded to the Reference Court for fresh

adjudication.

3. On the other hand, learned counsel for respondent

No.2 vehemently opposed remanding the matter to the

Reference Court.

4. Even though the appeal is at the stage of

compliance of office objections, since deficit Court fee is not

paid, but for same acquisition proceedings by the same

preliminary notification for the same project where the other

land owners have preferred appeal before this Court in MFA

No.102599/2020 and by judgment dated 12.10.2023, the

Division Bench of this Court has set aside the judgment and

award passed in LAC No.874/2018 dated 18.03.2020 by the

NC: 2023:KHC-D:13975

Reference Court; therefore this appeal is also arising out of

similar batch of reference petition in pursuance to the same

proposal of project and the same preliminary notification being

aggrieved by the order passed by the same Reference Court

and thereby the case is to be remanded to the Reference Court

for fresh consideration. Therefore, this appeal is also pertaining

to the same preliminary notification dated 06.06.2013 and the

same award in respect of submerge of same village under the

Malaprabha Dam Back Water project. Therefore, the appeal is

required to be remanded to the Reference Court for fresh

orders.

5. The Division Bench of this Court while remanding

the appeal has ordered Registry to refund the entire Court fee

paid by the claimant in the appeal. Therefore, in this case also

entire Court fee paid by the claimant is required to be

refunded.

6. Accordingly, I proceed to pass the following:

ORDER

i) The appeal is allowed.

NC: 2023:KHC-D:13975

ii) The impugned judgment passed in LAC No.874/2018, dated 18.03.2020, by the learned I Additional District Judge, Belagavi, is hereby set aside.

iii) The matter is remanded to the concerned Reference Court for fresh consideration.

iv) The parties shall appear before the Reference Court on 03.01.2024 and the Reference Court shall dispose off the matter within a period of three months from 03.01.2024.

v) The registry is directed to refund the entire Court fee to the claimant which is paid in this appeal.

      vi)     No order as to costs.




                                             Sd/-
                                            JUDGE

SSP

CT-ASC
 

 
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 : IJJ

 

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

 
 
Latestlaws Newsletter