Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Chand Patel And Anr vs The Chief Engineer And Ors
2024 Latest Caselaw 10359 Kant

Citation : 2024 Latest Caselaw 10359 Kant
Judgement Date : 15 April, 2024

Karnataka High Court

Chand Patel And Anr vs The Chief Engineer And Ors on 15 April, 2024

                                                -1-
                                                      NC: 2024:KHC-K:2980
                                                      MSA No. 200020 of 2017
                                                  C/W MSA No. 200014 of 2017
                                                      MSA No. 200015 of 2017
                                                      MSA No. 200016 of 2017
                                                      MSA No. 200017 of 2017
                                                      MSA No. 200018 of 2017
                                                      MSA No. 200021 of 2017


                              IN THE HIGH COURT OF KARNATAKA
                                     KALABURAGI BENCH

                           DATED THIS THE 15TH DAY OF APRIL, 2024

                                            BEFORE

                           THE HON'BLE MR. JUSTICE G BASAVARAJA

                        MISCL SECOND APPEAL NO.200020 OF 2017 (LAC)
                                           C/W
                        MISCL SECOND APPEAL NO.200014 OF 2017 (LAC)
                        MISCL SECOND APPEAL NO.200015 OF 2017(LAC)
                        MISCL SECOND APPEAL NO.200016 OF 2017(LAC)
                        MISCL SECOND APPEAL NO.200017 OF 2017 (LAC)
                        MISCL SECOND APPEAL NO.200018 OF 2017 (LAC)
                        MISCL SECOND APPEAL NO.200021 OF 2017(LAC)
                   IN MSA NO.200020/2017:

                   BETWEEN:

                   SMT.MALLAMMA W/O LATE NAGAMURTHY
                   AGE: 64 YEARS, OCC: AGRICULTURE,
Digitally signed   R/O: BANHATTI, TQ: CHITTAPUR,
by RAMESH
MATHAPATI          DIST: KALABURAGI.
Location: High
Court of                                                         ...APPELLANT
Karnataka
                   (BY SRI. NAGARAJ PATIL, ADVOCATE)

                   AND:
                   1.   THE CHIEF ENGINEER
                        MI, VIJAYAPUR-586101.

                   2.   THE EXECUTIVE ENGINEER
                        MINOR IRIGATION DIVISION,
                        KALABURAGI-585102.
                   3.   THE S.L.A.O, MI, VIKAS, BHAVAN,
                        KALABURAGI-585102.
                           -2-
                                NC: 2024:KHC-K:2980
                                MSA No. 200020 of 2017
                            C/W MSA No. 200014 of 2017
                                MSA No. 200015 of 2017
                                MSA No. 200016 of 2017
                                MSA No. 200017 of 2017
                                MSA No. 200018 of 2017
                                MSA No. 200021 of 2017




4.   THE DEPUTY COMMISSIONER
     KALABURAGI-585102.

5.   THE SECRETARY,
     MINOR IRRIGATION DEPARTMENT
     VIKAS SOUDHA, BANGALURU-560006.

                                        ...RESPONDENTS

(BY SMT. ARCHANA P. TIWARI, AAG A/W
    SRI. G.B. YADAV, HCGP )

     THIS MSA IS FILED UNDER SEC. 54(2) OF LAND
ACQUISITION ACT, PRAYING TO ALLOW THIS APPEAL WITH
COSTS AND MODIFY THE JUDGMENT AND AWARD OF THE
CIVIL JUDGE (SR.DN.), SEDAM, DATED: 06.10.2004 IN LAC
NO.103/2003, AND ALSO THE JUDGMENT AND AWARD OF III
ADDL. DISTRICT JUDGE, KALABURAGI, DATED: 27.08.2014 IN
LACA NO.120/2012, AND FIX THE MARKET VALUE FOR LAND
ACQUIRED AT THE RATE OF RS.1,15,750/- PER ACRE FOR DRY
LAND AND AWARD ALL STATUTORY BENEFITS, INCLUDING
INTEREST ON THE ENTIRE COMPENSATION AMOUNT AND ETC.


IN MSA NO.200014/2017:-

BETWEEN:

NINGAPPA DEAD BY HIS LR.
BHIMARAYA S/O NINGAPPA,
AGE: MAJOR, OCC: AGRICULTURE,
R/O: BANHATTI, TQ: CHITTAPUR,
DIST: KALABURAGI.

                                           ...APPELLANT
(BY SRI. NAGARAJ PATIL, ADVOCATE)
                              -3-
                                   NC: 2024:KHC-K:2980
                                   MSA No. 200020 of 2017
                               C/W MSA No. 200014 of 2017
                                   MSA No. 200015 of 2017
                                   MSA No. 200016 of 2017
                                   MSA No. 200017 of 2017
                                   MSA No. 200018 of 2017
                                   MSA No. 200021 of 2017




AND:

1.   THE CHIEF ENGINEER
     MI, VIJAYAPUR-586101.

2.   THE EXECUTIVE ENGINEER
     MINOR IRIGATION DIVISION,
     KALABURAGI-585102.

3.   THE S.L.A.O, MI, VIKAS, BHAVAN,
     KALABURAGI-585102.

4.   THE DEPUTY COMMISSIONER
     KALABURAGI-585102.

5.   THE SECRETARY,
     MINOR IRRIGATION DEPARTMENT
     VIKAS SOUDHA, BANGALURU-560006.


                                           ...RESPONDENTS
(BY SMT. ARCHANA P. TIWARI, AAG    A/W
    SRI. G.B. YADAV, HCGP)

     THIS MSA IS FILED UNDER SEC. 54(2) OF LAND
ACQUISITION ACT, PRAYING TO ALLOW THIS APPEAL WITH
COSTS AND MODIFY THE JUDGMENT AND AWARD OF THE
CIVIL JUDGE (SR.DN.), SEDAM, DATED:22.09.2005 IN LAC
NO.33/2004, AND ALSO THE JUDGMENT AND AWARD OF III
ADDL. DISTRICT JUDGE, KALABURAGI, DATED: 27.08.2014 IN
LACA NO.107/2012, AND FIX THE MARKET VALUE FOR LAND
ACQUIRED AT THE RATE OF RS.1,15,750/- PER ACRE FOR DRY
LAND AND AWARD ALL STATUTORY BENEFITS, INCLUDING
INTEREST ON THE ENTIRE COMPENSATION AMOUNT AND ETC.
                              -4-
                                   NC: 2024:KHC-K:2980
                                   MSA No. 200020 of 2017
                               C/W MSA No. 200014 of 2017
                                   MSA No. 200015 of 2017
                                   MSA No. 200016 of 2017
                                   MSA No. 200017 of 2017
                                   MSA No. 200018 of 2017
                                   MSA No. 200021 of 2017


IN MSA NO.200015/2017:-

BETWEEN:

     CHAND PATEL (DECEASED BY HIS LR'S.
1.   ABDUL PATEL S/O CHAND PATEL,
     AGE: MAJOR, OCC: AGRICULTURE,

2.   KHAJA PATEL S/O CHAND PATEL,
     AGE: MAJOR, OCC: AGRICULTURE,

     BOTH ARE R/O BANHATTI, TQ: CHITTAPUR,
     DIST: KALABURAGI.

                                             ...APPELLANTS
(BY SRI. NAGARAJ PATIL, ADVOCATE)

AND:

1.   THE CHIEF ENGINEER
     MI, VIJAYAPUR-586101.

2.   THE EXECUTIVE ENGINEER
     MINOR IRIGATION DIVISION,
     KALABURAGI-585102.

3.   THE S.L.A.O, MI, VIKAS, BHAVAN,
     KALABURAGI-585102.

4.   THE DEPUTY COMMISSIONER
     KALABURAGI-585102.

5.   THE SECRETARY,
     MINOR IRRIGATION DEPARTMENT
     VIKAS SOUDHA, BANGALURU-560006.
                                           ...RESPONDENTS
(BY SMT. ARCHANA P. TIWARI, AAG A/W
    SRI. G.B. YADAV, HCGP)
                              -5-
                                   NC: 2024:KHC-K:2980
                                   MSA No. 200020 of 2017
                               C/W MSA No. 200014 of 2017
                                   MSA No. 200015 of 2017
                                   MSA No. 200016 of 2017
                                   MSA No. 200017 of 2017
                                   MSA No. 200018 of 2017
                                   MSA No. 200021 of 2017


     THIS MSA IS FILED UNDER SEC. 54(2) OF LAND
ACQUISITION ACT, PRAYING TO ALLOW THIS APPEAL WITH
COSTS AND MODIFY THE JUDGMENT AND AWARD OF THE
CIVIL JUDGE (SR.DN.), SEDAM, DATED:22.09.2005 IN LAC
NO.34/2004, AND ALSO THE JUDGMENT AND AWARD OF III
ADDL. DISTRICT JUDGE, KALABURAGI, DATED: 27.08.2014 IN
LACA NO.108/2012, AND FIX THE MARKET VALUE FOR LAND
ACQUIRED AT THE RATE OF RS.1,15,750/- PER ACRE FOR DRY
LAND AND AWARD ALL STATUTORY BENEFITS, INCLUDING
INTEREST ON THE ENTIRE COMPENSATION AMOUNT AND ETC.


IN MSA NO.200016/2017:-

BETWEEN:

     HUSSAIN PATEL (DECEASED) BY HIS LR'S.

1.   SAHEB PATEL S/O HUSSAIN PATEL,
     AGE: MAJOR, OCC: AGRICULTURE,

2.   BASSAPPA S/O SIDRAMAPPA
     AGE: MAJOR, OCC: AGRICULTURE,

3.   BHIMABAI W/O BASAPPA
     AGE: MAJOR, OCC: AGRICULTURE,

     ALL ARE R/O BANHATTI, TQ: CHITTAPUR,
     DIST: KALABURAGI.

                                             ...APPELLANTS
(BY SRI. NAGARAJ PATIL, ADVOCATE)

AND:

1.   THE CHIEF ENGINEER
     MI, VIJAYAPUR-586101.
                             -6-
                                  NC: 2024:KHC-K:2980
                                  MSA No. 200020 of 2017
                              C/W MSA No. 200014 of 2017
                                  MSA No. 200015 of 2017
                                  MSA No. 200016 of 2017
                                  MSA No. 200017 of 2017
                                  MSA No. 200018 of 2017
                                  MSA No. 200021 of 2017


2.   THE EXECUTIVE ENGINEER
     MINOR IRIGATION DIVISION,
     KALABURAGI-585102.

3.   THE S.L.A.O, MI, VIKAS, BHAVAN,
     KALABURAGI-585102.

4.   THE DEPUTY COMMISSIONER
     KALABURAGI-585102.

5.   THE SECRETARY, MINOR IRRIGATION DEPARTMENT
     VIKAS SOUDHA, BANGALURU-560006.

                                          ...RESPONDENTS
(BY SMT. ARCHANA P. TIWARI, AAG A/W
    SRI. G.B. YADAV, HCGP)

     THIS MSA IS FILED UNDER SEC. 54(2) OF LAND
ACQUISITION ACT, PRAYING TO ALLOW THIS APPEAL WITH
COSTS AND MODIFY THE JUDGMENT AND AWARD OF THE
CIVIL JUDGE (SR.DN.), SEDAM, DATED:22.09.2005 IN LAC
NO.42/2004, AND ALSO THE JUDGMENT AND AWARD OF III
ADDL. DISTRICT JUDGE, KALABURAGI, DATED: 27.08.2014 IN
LACA NO.109/2012, AND FIX THE MARKET VALUE FOR LAND
ACQUIRED AT THE RATE OF RS.1,15,750/- PER ACRE FOR DRY
LAND AND AWARD ALL STATUTORY BENEFITS, INCLUDING
INTEREST ON THE ENTIRE COMPENSATION AMOUNT AND ETC.

IN MSA NO.200017/2017:-

BETWEEN:

BHIMANNA S/O BASALINGAPPA
AGE: MAJOR, OCC: AGRICULTURE,
R/O: BANHATTI, TQ: CHITTAPUR,
DIST: KALABURAGI.
                                             ...APPELLANT
(BY SRI. NAGARAJ PATIL, ADVOCATE)
                              -7-
                                   NC: 2024:KHC-K:2980
                                   MSA No. 200020 of 2017
                               C/W MSA No. 200014 of 2017
                                   MSA No. 200015 of 2017
                                   MSA No. 200016 of 2017
                                   MSA No. 200017 of 2017
                                   MSA No. 200018 of 2017
                                   MSA No. 200021 of 2017


AND:

1.   THE CHIEF ENGINEER
     MI, VIJAYAPUR-586101.

2.   THE EXECUTIVE ENGINEER
     MINOR IRIGATION DIVISION,
     KALABURAGI-585102.

3.   THE S.L.A.O, MI, VIKAS, BHAVAN,
     KALABURAGI-585102.

4.   THE DEPUTY COMMISSIONER
     KALABURAGI-585102.

5.   THE SECRETARY,
     MINOR IRRIGATION DEPARTMENT
     VIKAS SOUDHA, BANGALURU-560006.

                                           ...RESPONDENTS

(BY SMT. ARCHANA P. TIWARI, AAG A/W
    SRI. G.B. YADAV, HCGP)


     THIS MSA IS FILED UNDER SEC. 54(2) OF LAND
ACQUISITION ACT, PRAYING TO ALLOW THIS APPEAL WITH
COSTS AND MODIFY THE JUDGMENT AND AWARD OF THE
CIVIL JUDGE (SR.DN.), SEDAM, DATED:22.09.2005 IN LAC
NO.59/2004, AND ALSO THE JUDGMENT AND AWARD OF III
ADDL. DISTRICT JUDGE, KALABURAGI, DATED: 27.08.2014 IN
LACA NO.110/2012, AND FIX THE MARKET VALUE FOR LAND
ACQUIRED AT THE RATE OF RS.1,15,750/- PER ACRE FOR DRY
LAND AND AWARD ALL STATUTORY BENEFITS, INCLUDING
INTEREST ON THE ENTIRE COMPENSATION AMOUNT AND ETC.
                             -8-
                                  NC: 2024:KHC-K:2980
                                  MSA No. 200020 of 2017
                              C/W MSA No. 200014 of 2017
                                  MSA No. 200015 of 2017
                                  MSA No. 200016 of 2017
                                  MSA No. 200017 of 2017
                                  MSA No. 200018 of 2017
                                  MSA No. 200021 of 2017


IN MSA NO.200018/2017:

BETWEEN:

     SANNA SABANNA S/O DODDA SABANNA
     DEAD BY LR'S.

1.   SMT. NELAMMA W/O SANNA SABANNA,
     AGE: 59 YEARS,

2.   SABANNA S/O LATE. SABANNA
     AGE: 29 YEARS,

3.   SANGEETA W/O SAGANNA
     AGE: 26 YEARS,

     ALL ARE R/O BANHATTI, TQ: CHITTAPUR,
     DIST: KALABURAGI.

                                            ...APPELLANTS
(BY SRI. NAGARAJ PATIL, ADVOCATE)


AND:

1.   THE CHIEF ENGINEER
     MI, BIJAPUR.

2.   THE EXECUTIVE ENGINEER
     MINOR IRIGATION DIVISION,
     KALABURAGI-585102.

3.   THE S.L.A.O, MI, VIKAS, BHAVAN,
     KALABURAGI-585102.

4.   THE DEPUTY COMMISSIONER
     KALABURAGI-585102.
                            -9-
                                 NC: 2024:KHC-K:2980
                                 MSA No. 200020 of 2017
                             C/W MSA No. 200014 of 2017
                                 MSA No. 200015 of 2017
                                 MSA No. 200016 of 2017
                                 MSA No. 200017 of 2017
                                 MSA No. 200018 of 2017
                                 MSA No. 200021 of 2017


5.   THE SECRETARY,
     MINOR IRRIGATION DEPARTMENT
     VIKAS SOUDHA, BANGALURU-560006.
                                         ...RESPONDENTS
(BY SMT. ARCHANA P. TIWARI, AAG A/W
    SRI. G.B. YADAV, HCGP)

     THIS MSA IS FILED UNDER SEC. 54(2) OF LAND
ACQUISITION ACT, PRAYING TO ALLOW THIS APPEAL WITH
COSTS AND MODIFY THE JUDGMENT AND AWARD OF THE
CIVIL JUDGE (SR.DN.), SEDAM, DATED: 06.10.2004 IN LAC
NO.39/2004, AND ALSO THE JUDGMENT AND AWARD OF III
ADDL. DISTRICT JUDGE, KALABURAGI, DATED: 17.12.2014 IN
LACA NO.112/2012, AND FIX THE MARKET VALUE FOR LAND
ACQUIRED AT THE RATE OF RS.1,15,750/- PER ACRE FOR DRY
LAND AND AWARD ALL STATUTORY BENEFITS, INCLUDING
INTEREST ON THE ENTIRE COMPENSATION AMOUNT AND ETC.


IN MSA NO.200021/2017:-

BETWEEN:

SMT. MUNEERA BEGUM
W/O ZAHEER HUSSAIN
AGE: 60 YEARS,
OCC: AGRICULTURE,
R/O: BANHATTI, TQ: CHITTAPUR,
DIST: KALABURAGI.

                                            ...APPELLANT
(BY SRI. NAGARAJ PATIL, ADVOCATE)

AND:

1.   THE CHIEF ENGINEER
     MI, BIJAPUR-586101.
                             - 10 -
                                     NC: 2024:KHC-K:2980
                                    MSA No. 200020 of 2017
                                C/W MSA No. 200014 of 2017
                                    MSA No. 200015 of 2017
                                    MSA No. 200016 of 2017
                                    MSA No. 200017 of 2017
                                    MSA No. 200018 of 2017
                                    MSA No. 200021 of 2017


2.   THE EXECUTIVE ENGINEER
     MINOR IRIGATION DIVISION,
     KALABURAGI-585102.

3.   THE S.L.A.O, MI, VIKAS, BHAVAN,
     GULBARGA-585102.

4.   THE DEPUTY COMMISSIONER
     KALABURAGI-585102.

5.   THE SECRETARY,
     MINOR IRRIGATION DEPARTMENT
     VIKAS SOUDHA,
     BANGALURU-500006.


                                            ...RESPONDENTS
(BY SMT. ARCHANA P. TIWARI, AAG A/W
    SRI. G.B. YADAV, HCGP)


     THIS MSA IS FILED UNDER SEC. 54(2) OF LAND
ACQUISITION ACT, PRAYING TO ALLOW THIS APPEAL WITH
COSTS AND MODIFY THE JUDGMENT AND AWARD OF THE
CIVIL JUDGE (SR.DN.), SEDAM, DATED: 25.02.2008 IN LAC
NO.58/2004, AND ALSO THE JUDGMENT AND AWARD OF III
ADDL. DISTRICT JUDGE, KALABURAGI, DATED: 27.08.2014 IN
LACA NO.184/2011, AND FIX THE MARKET VALUE FOR LAND
ACQUIRED AT THE RATE OF RS.1,15,750/- PER ACRE FOR DRY
LAND AND AWARD ALL STATUTORY BENEFITS, INCLUDING
INTEREST ON THE ENTIRE COMPENSATION AMOUNT AND ETC.


      THESE APPEALS, COMING ON FOR ADMISSION, THIS
DAY, THE COURT DELIVERED THE FOLLOWING:
                               - 11 -
                                       NC: 2024:KHC-K:2980
                                      MSA No. 200020 of 2017
                                  C/W MSA No. 200014 of 2017
                                      MSA No. 200015 of 2017
                                      MSA No. 200016 of 2017
                                      MSA No. 200017 of 2017
                                      MSA No. 200018 of 2017
                                      MSA No. 200021 of 2017


                          JUDGMENT

The appellants in these appeals are the claimants in LAC

Nos.103/2003, 33/2004, 34/2004, 42/2004, 59/2004, 39/2004

and 58/2004 on the file of Civil Judge (Sr.Dn.), Sedam (for

brevity hereinafter referred to as "Reference Court"). The

Reference Court, on 06.10.2004 has awarded compensation of

Rs.43,000/- per acre for dry land with all statutory benefits.

Being aggrieved by this common judgment and award passed

by the Reference Court, the appellants have preferred appeals

before the III Additional District Judge at Gulbarga (for brevity

hereinafter referred to as "First Appellate Court") in LACA

Nos.120/2012, 107/2012, 108/2012, 109/2012, 110/2012,

112/2012 and 184/2012. The First Appellate Court has awarded

compensation of Rs.72,000/- per acre with all statutory

benefits as against Rs.43,000/- per acre awarded by the

Reference Court. Being aggrieved by the judgment and award

passed by the First Appellate Court, the appellants have

preferred these second appeals for enhancement of

compensation.

- 12 -

NC: 2024:KHC-K:2980

2. For easy reference, the details regarding the lands

acquired, concerned reference case and appeals are mentioned

as under:

Amount awarded Exten per acre (Rs.) t in 4(1) Sl. LACA LAC Sy. First MSA No. Acre Notifi-

No.                 No.   No.    No.                                      Ref.   Appe-
                                            &       cation     SLAO
                                                                         Court    llate
                                          Gunta
                                                                                 Court
1.     200020/     120/   103/   43       08-15    12.9.1996   10,000 43,000 72,000
       2017        2012   2003
2.     200014/     107/   33/    26/3     00-17    12.9.1996   10,000   43,000   72,000
       2017        2012   2004   and      And
                                 26/2     02-15
3.     200015/     108/   34/    44/2     04-21    12.9.1996   10,000   43,000   72,000
       2017        2012   2004
4.     200016/     109/   42/    25/2     01-28    12.9.1996   10,000   43,000   72,000
       2017        2012   2004
5.     200017/     110/   59/    43       02-02    12.9.1996   10,000   43,000   72,000
       2017        2012   2004
6.     200018/     112/   39/    26/1     01-27    12.9.1996   10,000   43,000   72,000
       2017        2012   2004
7.     200021/     184/   58/    41/2     02-28    12.9.1996   10,000   43,000   72,000
       2017        2012   2004




3. The learned counsel for the appellants submits that

this Court has passed awarded compensation of Rs.3,05,434/-

per acre in MSA No.200031/2017 and other connected matters

vide order dated 21.03.2024, for the lands acquired by 4(1)

notification dated 15.05.1997. The lands in question are

- 13 -

NC: 2024:KHC-K:2980

acquired under the notification dated 12.09.1996, within a gap

of 8 months 3 days between two notifications. The Special Land

Acquisition Officer has determined the market value for the

lands situate at Banahatii village, which are acquired under the

notifications dated 1996, 1997 and 1999 at Rs.10,000/- per

acre. The lands of the appellants herein also situate in

Banahatti village. The Reference Court has awarded

compensation of Rs.43,000/- per acre with all statutory

benefits. The First Appellate Court has passed an award by

enhancing the compensation to Rs.72,000/- per are as against

Rs.43,000/- awarded by the Reference Court. This Court, in

MSA No.200031/2017 and other connected matters stated

supra, has awarded compensation of Rs.3,05,434/- per acre.

Hence, on the ground of parity he seeks for enhancement of

compensation.

4. On the other hand, learned Additional Advocate

General Smt. Archana P. Tiwari appearing along with Sri

Gopalakrishna B. Yadav, learned High Court Government

Pleader for the respondents, fairly submitted that the

- 14 -

NC: 2024:KHC-K:2980

respondents have no objection to award the compensation as

per the judgment and award dated 27.03.2024 passed in MSA

No.200031/2017 and other connected matters, as the

Government has already taken a decision to satisfy the award

passed in the above said LAC Appeals and also not to prefer

appeals against the said judgment and award. Learned AAG

further submits that since there is gap of 8 month 3 days

between the two notifications and the lands involved in MSA

No.200031/2017 and other connected matters and hence one

year de-escalation has to be made to the compensation

amount.

5. Heard the learned counsel for the parties. This Court

in MSA No.200031/2017 and other connected matters at

paragraph No.5 of the judgment has observed as under;

"5. Upon hearing the learned counsel for the parties and on perusal of the judgment and award dated 21st December, 2019 passed in LACAs No.501 to 506 of 2019 by the IV Additional District Judge, Gulbarga itinerary at Chittapur, it is seen that the First Appellate Court awarded compensation of

- 15 -

NC: 2024:KHC-K:2980

Rs.3,05,434/- per acre as against Rs.43,000/- awarded by the Reference Court, with all statutory benefits. Copy of the Government Order vide No.¸À¤ÃE 103 ¨sÀƸÁé¥Àæ 2021, Bengaluru dated

12.10.2021 reveals that the Government of Karnataka has taken a decision to satisfy the award dated 21st December, 2019 passed by the First Appellate Court in LACAs No.501 to 506 of 2019. Though the lands in these appeals and the lands involved in LACAs No.501 to 506 of 2019 are acquired by the respondents in a gap of two years, the Special Land Acquisition Officer awarded compensation at Rs.10,000/- per acre situated at Banahatti village. The lands of the appellants herein also situate in Banahatti village. The Reference Court has awarded compensation of Rs.43,000/- per are with all statutory benefits. The First Appellate Court has passed an award by enhancing the compensation to Rs.3,05,434/- per are as against Rs.43,000/- awarded by the Reference Court."

6. Keeping in mind the observations made by this Court

and the award passed by the SLAO, Reference Court and also

by this Court, I am of the considered opinion that it is just and

- 16 -

NC: 2024:KHC-K:2980

appropriate to award the same compensation of Rs.3,05,434/-

per acre with all statutory benefits as against Rs.72,000/- per

acre awarded by the First Appellate Court. Accordingly, I

proceed to pass the following:

ORDER

(a) Appeals are allowed in part with proportionate

costs;

(b) Appellants are entitled for compensation at

Rs.3,05,434/- per acre with all statutory

benefits in respect of their lands as shown in

the statement at paragraph No.2 of this

Judgment;

(c) It is made clear that the appellants are not

entitled for interest for the delayed period as

per the order of this Court;

- 17 -

NC: 2024:KHC-K:2980

(d) Appellants are directed to pay deficit court fee

and file fresh valuation slip within eight weeks

from today;

(e) Registry to draw separate award accordingly.

Sd/-

JUDGE

msr

CT: VD

 
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