Citation : 2024 Latest Caselaw 27404 Kant
Judgement Date : 14 November, 2024
-1-
NC: 2024:KHC-D:16681-DB
MFA No. 105010 of 2024
IN THE HIGH COURT OF KARNATAKA,
DHARWAD BENCH
DATED THIS THE 14TH DAY OF NOVEMBER, 2024
PRESENT
THE HON'BLE MR JUSTICE H.T.NARENDRA PRASAD
AND
THE HON'BLE MR JUSTICE VENKATESH NAIK T
MISCELLANEOUS FIRST APPEAL NO. 105010 OF 2024 (LAC)
BETWEEN:
1. THE ASSISTANT COMMISSIONER
AND LAND ACQUISITION OFFICER,
JAMAKHANDI-587301.
2. THE STATE OF KARNATAKA
PREPARED BY DEPUTY COMMISSIONER,
BAGALKOT-587101.
...APPELLANTS
(BY SRI. G.K.HIREGOUDAR, GOVT. ADVOCATE)
AND:
PANDIT S/O. BHOJAPPA YANKANCHI
AGE. 65 YEARS, OCC. AGRICULTURE,
R/O. MALAPUR, TQ. MUDHOL,
DIST. BAGALKOT.
Digitally signed
by MANJANNA E ...RESPONDENT
Location: HIGH (BY SRI. BASAVARAJ BYAKOD, ADVOCATE)
COURT OF
KARNATAKA THIS MFA IS FILED U/SEC.74 (1) OF RIGHT TO FAIR
DHARWAD
BENCH COMPENSATION AND TRANSPARENCY IN LAND ACQUISITION,
Date: 2024.11.16 REHABILITATION AND RESETTLEMENT ACT, 2013, CALL FOR
11:10:43 +0530
RECORDS ON THE FILE OF I ADDITIONAL DISTRICT AND SESSIONS
JUDGE, BAGALKOT TO SIT AT JAMKHANDI AND THE LAND
ACQUISITION, REHABILITATION AND RESETTLEMENT AUTHORITY,
JAMAKHANDI IN LAC.NO.5266/2021, DATED 04.11.2023 BY
ALLOWING THIS APPEAL IN THE INTEREST OF JUSTICE AND ETC.
THIS APPEAL, COMING ON FOR ORDERS, THIS DAY,
JUDGMENT WAS DELIVERED THEREIN AS UNDER:
CORAM: THE HON'BLE MR JUSTICE H.T.NARENDRA PRASAD
AND
THE HON'BLE MR JUSTICE VENKATESH NAIK T
-2-
NC: 2024:KHC-D:16681-DB
MFA No. 105010 of 2024
ORAL JUDGMENT
(PER: THE HON'BLE MR JUSTICE H.T.NARENDRA PRASAD)
Sri.Basavaraj Byakod, learned counsel undertakes to
appear for the respondent.
2. This appeal is filed by the State under Section 64 of
the Right to Fair Compensation and Transparency in Land
Acquisition, Rehabilitation and Resettlement Act, 2013
(hereinafter referred to as 'the Act', for short) challenging the
judgment and award dated 04.11.2023 and 10.11.2023
respectively passed in L.A.C. No.5266/2021 by the learned I
Addl. District and Sessions Judge, Bagalkot, to sit at Jamkhandi
and the Land Acquisition, Rehabilitation and Resettlement
Authority, Jamkhandi, whereby the Reference Court fixed
market value of the acquired land at the rate of Rs.1,865/- per
square feet.
3. There is a delay of 218 days in filing the appeal,
which is beyond the statutory permissible limit under the
provisions of the Act.
NC: 2024:KHC-D:16681-DB
4. In view of the judgment of co-ordinate Bench of this
Court in MFA No.102543/2022, disposed off on 23.09.2024, the
present appeal is not maintainable.
5. Accordingly, this appeal is dismissed in terms of
judgment of this Court in MFA No.102543/2022, dated
23.09.2024. As a consequence, pending applications do not
survive for consideration.
Sd/-
(H.T.NARENDRA PRASAD) JUDGE
Sd/-
(VENKATESH NAIK T) JUDGE
RSH / Ct:vh
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!