Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shivarudraiah vs The Special Land Acquisition Officer
2025 Latest Caselaw 3754 Kant

Citation : 2025 Latest Caselaw 3754 Kant
Judgement Date : 10 February, 2025

Karnataka High Court

Shivarudraiah vs The Special Land Acquisition Officer on 10 February, 2025

                          -1-




  IN THE HIGH COURT OF KARNATAKA AT BENGALURU

     DATED THIS THE 10TH DAY OF FEBRUARY, 2025

                       PRESENT

 THE HON'BLE MR. JUSTICE SREENIVAS HARISH KUMAR
                         AND
        THE HON'BLE MR. JUSTICE K. V. ARAVIND


 MISCELLANEOUS FIRST APPEAL No.1157/2016 (LAC)
                         C/W
 MISCELLANEOUS FIRST APPEAL No.1150/2016 (LAC)
 MISCELLANEOUS FIRST APPEAL No.1152/2016 (LAC)
 MISCELLANEOUS FIRST APPEAL No.1158/2016 (LAC)

IN MFA No.1157/2016
BETWEEN:

1 . SIDDALINGAMURTHY,
    S/O CHANDRASHEKARAIAH,
    AGED ABOUT 38 YEARS,
    R/A ALDAKANAHALLI VILLAGE,
    GUBBI TALUK,
    TUMKUR DISTRICT-572101.
                                             ...APPELLANT

(BY SRI VIRUPAKSHAIAH P. H., ADVOCATE)
AND:

1.   THE SPECIAL LAND ACQUISITION OFFICER,
     HEMAVATHI CANAL ZONE,
     TUMKUR-572101.

2.   THE CHIEF ENGINEER
     HEMAVATHI CANAL ZONE,
     TUMKUR-572101.
                                         ...RESPONDENTS
(BY SRI R.A. MACHAKANUR, AGA FOR R1;
SRI K.S. BHEEMAIAH, ADVOCATE FOR R2)
                              -2-




IN MFA No.1150/2016
BETWEEN:


1 . I.N. SIDDARAMAIAH,
    S/O. NANJUNDAPPA,
    AGED ABOUT 68 YEARS,
    R/AT IDAKANAHALLI VILLAGE,
    GUBBI TALUK,
    TUMKUR DISTRICT-572101.
                                             ...APPELLANT

(BY SRI VIRUPAKSHAIAH P. H., ADVOCATE)

AND:

1.   THE SPECIAL LAND ACQUISITION OFFICER,
     HEMAVATHI CANAL ZONE,
     TUMKUR-572101.

2.   THE CHIEF ENGINEER
     HEMAVATHI CANAL ZONE,
     TUMKUR - 572101.

     PROPOSED RESPONDENTS No.3 TO 5

3.   SMT. A.B. RADHAMANI,
     W/O LATE SIDDESH,
     AGED ABOUT 57 YEARS,

4.   MR. DHARANEESH,
     S/O LATE SIDDESH,
     AGED ABOUT 24 YEARS,

     BOTH ARE RESIDING AT
     IDAKANAHALLI VILLAGE,
     NITTUR HOBLI,
     GUBBI TALUK,
     TUMKUR DISTRICT.

5.   SMT. RESHMA,
     D/O LATE SIDDESH,
                           -3-




     W/O SRI BASANTH KUMAR,
     AGED ABOUT 29 YEARS,
     R/AT THYAGATUR VILLAGE,
     NITTUR HOBLI, GUBBI TALUK.
                                        ...RESPONDENTS

(BY SRI R.A. MACHAKANUR, AGA FOR R1;
SRI K.S. BHEEMAIAH, ADVOCATE FOR R2;
SRI S. VIJAYKUMAR, ADVOCATE FOR PROPOSED R3 TO R5)

IN MFA No.1152/2016
BETWEEN:

1 . SHIVARUDRAIAH,
    S/O SIDDANANJAPPA
    AGED ABOUT 57 YEARS,
    R/A ALDAKANAHALLI VILLAGE,
    GUBBI TALUK,
    TUMKUR DISTRICT-572101.
                                            ...APPELLANT

(BY SRI R. KUMAR, ADVOCATE)

AND:

1.   THE SPECIAL LAND ACQUISITION OFFICER
     HEMAVATHI CANAL ZONE
     TUMKUR-572101.

2.   THE CHIEF ENGINEER
     HEMAVATHI CANAL ZONE
     TUMKUR-572101.
                                        ...RESPONDENTS

(BY SRI R.A. MACHAKANUR, AGA FOR R1;
SRI K.S. BHEEMAIAH, ADVOCATE FOR R2)

IN MFA No.1158/2016
BETWEEN:

1 . SIDDALINGAMMA,
    W/O SHIVARUDRAIAH,
                            -4-




     AGED ABOUT 78 YEARS,
     R/A ALDAKANAHALLI VILLAGE,
     GUBBI TALUK,
     TUMKUR DISTRICT-572101.
                                              ...APPELLANT

(BY SRI VIRUPAKSHAIAH P. H., ADVOCATE)

AND:

1.    THE SPECIAL LAND ACQUISITION OFFICER
      HEMAVATHI CANAL ZONE,
      TUMKUR-572101.

2.    THE CHIEF ENGINEER,
      HEMAVATHI CANAL ZONE,
      TUMKUR-572101.
                                           ...RESPONDENTS

(BY SRI R.A. MACHAKANUR, AGA FOR R1;
SRI K.S. BHEEMAIAH, ADVOCATE FOR R2)

     THESE MISCELLANEOUS FIRST APPEALS FILED UNDER
SECTION 54(1) OF LAND ACQUISITION ACT AGAINST THE
JUDGMENT AND AWARD DATED 6.10.2015 PASSED IN LAC
No.202/2006 ON THE FILE OF THE SENIOR CIVIL JUDGE, JMFC,
GUBBI, PARTLY ALLOWING THE REFERENCE PETITION FOR
COMPENSATION     AND     SEEKING    ENHANCEMENT      OF
COMPENSATION.


       DATE ON WHICH THE APPEALS
      WERE RESERVED FOR JUDGMENT         24.01.2025

      DATE ON WHICH THE JUDGMENT
            WAS PRONOUNCED               10.02.2025



    THESE MISCELLANEOUS FIRST APPEALS HAVING BEEN
HEARD AND RESERVED FOR JUDGMENT, COMING ON FOR
PRONOUNCEMENT THIS DAY, JUDGMENT WAS DELIVERED
THEREIN AS UNDER:
                              -5-




CORAM:    HON'BLE MR. JUSTICE SREENIVAS HARISH KUMAR
          and
          HON'BLE MR. JUSTICE K. V. ARAVIND

                      C.A.V. JUDGMENT
         (PER: HON'BLE MR. JUSTICE K. V. ARAVIND)


     All these appeals arise from the award in LAC

No.202/2006 dated 06.10.2015 on the file of the Senior

Civil Judge, Gubbi.     Reference to Civil Court was sought

by many land losers.


2.   MFA No.1157/2016 is by claimant No.18 seeking

enhancement of compensation towards land and mango

trees.   The Reference Court has awarded compensation

of Rs.3,88,500/- towards the value of 3 Acres of 28

Guntas and Rs.9,92,250/- towards the value of 27 mango

trees in Survey No.28/06, Idakanahalli Village, Nittur

Hobli, Gubbi Taluk.


3.   MFA No.1152/2016 is by claimant No.7 seeking

enhancement     of    compensation    towards      land.   The

Reference Court has awarded Rs.1,31,250/- compensation

towards the value of 1 Acre 10 Guntas in Survey No.27/1,

Idakanahalli Village, Nittur Hobli, Gubbi Taluk.
                                -6-




4.   MFA No.1158/2016 is by claimant No.21 seeking

enhancement of compensation towards land and coconut

trees.    The Reference Court has awarded compensation of

Rs.1,94,250/-/- towards value of 1 Acre 34 Guntas,

Rs.4,28,400/- towards value of 84 big coconut trees in

Survey No.35/1 and Rs.1,18,125/- towards value of 1 Acre

5 guntas, award of Rs.2,55,000/- towards the value of 50

big coconut trees and Rs.21,000/- towards the value of 7

small coconut trees in Survey No.29/1A of Idakanahalli

Village, Nittur Hobli, Gubbi Taluk.


5.       MFA No.1150/2016 is by claimant No.9 seeking

enhancement of compensation towards the land, coconut

trees, tamarind trees, jackfruit trees and mango trees. The

Reference      Court   has     awarded        compensation     of

Rs.1,31,250/-    towards     value   of   1   Acre   10   Guntas,

Rs.18,000/- towards value of 6 small coconut trees,

Rs.2,49,900/- towards the value of 49 big coconut trees in

Survey No.29/3A and Rs.1,31,250/- towards the value of

1 acre 10 guntas, Rs.2,95,800/- towards the value of 58

big coconut trees, Rs.72,000/- towards the value of 24
                             -7-




small coconut trees in Sy.No.29/3B and Rs.86,625/-

towards the value of 33 guntas, Rs.5,000/- towards the

value of 1 tamarind tree, Rs.8,000/- towards the value of

1 jackfruit tree, Rs.8,82,000/- towards the value of 24

mango trees in Sy.No.36/1 and Rs.63,000/- towards the

value of 24 guntas, Rs.2,29,500/- towards the value of 45

big coconut trees, Rs.3,000/- towards the value of 1 small

coconut tree, Rs.56,700/- towards the value of 45 small

coconut trees in Sy.No.26 of Idakanahalli Nittur Hobli,

Gubbi Taluk.


6.   The lands in question were notified by preliminary

notification dated 08.11.1990 and final notification dated

14.01.1992.    The claimants filed a protest petition before

the respondents seeking enhancement of compensation

awarded by the Land Acquisition Officer, and the same

was referred to the Court under Section 18 of the Land

Acquisition Act, 1894.


7.   In the case of claimant No.18, compensation awarded

by the Reference Court and enhancement sought in this

appeal are as under:
                                  -8-




              Particulars      Compensation         Compensation
                             fixed by the Trial     claimed before
                                   Court               this Court

      Sy. No.28/6

      3 Acre 28 guntas       3,88,500/-                  74,00,000/-
      27 Mango trees         9,92,250/-                  13,50,000/-
                                                       ---------------
                                                         87,50,000/-

                                                     (-) 13,80,750/-
      Total                  13,80,750/-                 73,69,250/-

      30% Solatium           25,35,635/-                22,10,775/-
      12% Additional                                    25,79,974/-
      Market Value
                             Total                    1,21,59,999/-


8.     In case of claimant No.9, compensation awarded by

the Reference Court and enhancement sought in this

appeal are as under:

               Particulars      Compensation         Compensation
                              fixed by the Trial     claimed before
                                    Court               this Court

     Sy. No.29/3A

     1 Acre 10 guntas                  1,31,250/-         25,00,000/-
     6 coconut trees                     18,000/-            90,000/-
     49 coconut trees                  2,49,900/-         12,25,000/-


     Sy. No. 29/3B

     1 Acre 18 guntas                  1,31,250/-         29,00,000/-
     58 coconut trees                  2,95,800/-         14,50,000/-
     24 coconut trees                    72,000/-          3,60,000/-


     Sy. No.36/1

     33 guntas                                            16,50,000/-
                                         86,625/-
     1 Tamarind tree                                         30,000/-
                                          5,000/-
     1 Jackfruit tree                                        40,000/-
                                          8,000/-
     24 Mango trees                                       12,00,000/-
                                       8,82,000/-
                                     -9-




   Sy. No. 26

   24 guntas                                63,000/-         12,00,000/-
   45 coconut trees                       2,29,500/-         13,75,000/-
   1 coconut trees                           3,000/-            15,000/-
   45 coconut trees                         56,700/-          6,75,000/-

                                                           (-)22,32,025/-

                                                            1,24,77,975/-

   30% Solatium                                              37,43,393/-
   12% interest [For Sy. No.
                                                             39,81,161/-
   29/3A, 29/3B, 26 (1065)]

   [For Sy. No.36/1 (661)
                                                            2,02,02,529/-
   16.4.91-4.2.93]



9. In case of claimant No.7, compensation awarded by the

Reference Court and enhancement sought in this appeal

are as under:

          Particulars            Compensation          Compensation
                               fixed by the Trial      claimed before
                                     Court                this Court

     Sy. No.27/1

     1 Acre 10 guntas                 1,31,250/-           25,00,000/-
     Sugarcane                               ----           2,25,000/-
     (Rs.37,500/- per                                      -------------
     yield x 6 yields)                                     27,25,000/-
                                                           -------------
                               Amount awarded
                               1n LAC 202/06             (-) 1,31,250/-

                                                           25,93,750/-
                                                           __________
                                 30% Solatium               7,78,125/-

     For calculation of 12% AMV
     No. of days: 16.04.1991                               __________
     - 15.3.1994                :1065 days                 9,08,167.80

                         Total                            42,80,042.80
                                   - 10 -




10.    In case of claimant No.21, compensation awarded by

the Reference Court and enhancement sought in this

appeal are as under:

               Particulars     Compensation       Compensation
                                fixed by the      claimed before
                                 Trial Court         this Court

      Sy. No.35/1

      1 Acre 34 guntas              1,94,250/-           27,00,000/-
      84 coconut trees              4,28,400/-           21,00,000/-


      Sy. No. 29/1A

      1 Acre 5 guntas               1,18,125/-           22,50,000/-
      50 coconut trees              2,55,000/-           12,50,000/-
      7 coconut trees                 21,000/-            1,05,000/-

                                                       (-)10,16,775/-

              Total               10,16,775/-            73,88,225/-

      30% Solatium                                       22,16,468/-
                                    3,05,032/-
      12% interest
      (661 days) 16.4.91-           5,45,414/-           16,05,573/-
      4.2.93
                                  18,67,221/-
              Total                                    1,12,10,266/-




11.    Heard     Sri     P.H.Virupakshaiah       and    Sri    R.Kumar,

learned      advocates       appearing      for    the        appellants,

Sri     R.A.Machakanur,        learned      AGA        appearing        for

respondent No.1 and Sri K.S.Bheemaiah, learned Counsel

appearing for respondent No.2.
                                 - 11 -




12. Learned advocates for the appellants submit that the

assessment of compensation of lands, malkis and trees is

not proper. The lands acquired were fertile, yielding

commercial crops and fetching huge income. The loss of

income         is   not   considered     while   assessing   the

compensation.


12.1          Learned Counsel further submits that in the

acquired lands, there were standing fruit bearing trees like

mango, jackfruit etc.        The assessment of compensation

towards the fruit bearing trees is without any basis and

the compensation awarded is irrational.


12.2         Learned Counsel for the appellants relies on the

following judgments passed by the Reference Court:


       (i)     2010 (5) Supreme Court Cases 747
               Union of India Vs. Bal Ram and Another.

       (ii)    Order dated 03.07.2023 in MSA No.94/2016
               (LA) passed by this Court.

       (iii) Order dated 02.08.2023 in LAC (App)
             No.153/2022 passed by the VI Additional
             District & Sessions Judge, at Tumkur.
                              - 12 -




       (iv) Order dated 09.02.2023 in LAC (App)
            No.69/2022 passed by the II Additional District
            & Sessions Judge, at Tumkur.

       (v)   Order dated 27.06.2022 in RA No.80/2022
             passed by the Principal District & Sessions
             Judge, at Tumkur.


12.3     Learned Counsel would submit that the lands in

question and the subject matter of the lands in Reference

Courts judgment are similarly situated and acquired for

the same purpose. It is contended that applying the parity

as held by the Hon'ble Supreme Court in (2010)5 SCC

747, Union of India Vs. Bal Ram and Another, no

distinction can be made between the lands which are

identical and similar, though situated in different villages.


13.     Shri R.A.Machakanur, learned AGA appearing for

respondent No.1 submits that the compensation awarded

by the Reference Court is just and reasonable and no

interference is warranted.


14.    Shri K.S.Bheemaiah, learned Counsel appearing for

respondent No.2 submits that the compensation awarded
                               - 13 -




towards the land was based on its geographical location,

fertility and potentiality.


14.1    Learned Counsel further submits that unless the

claimants demonstrate the similarity and identicalness of

the property, mere on principles of parity, appellants are

not entitled to higher compensation.


14.2    Learned     Counsel    further   submits   that   the

compensation awarded to fruit bearing trees is on the

analysis of it's yield and the price that would fetch from

sale of the fruits and also the age of the tree.      In the

absence of any specific evidence by the claimants on the

age of the trees, the variety of fruit, the market conditions

of the fruit and other aspects, they are not entitled to

higher compensation, more so, on parity.


14.3 Insofar as the judgments of the Reference Court

relied on by the learned Counsel for the appellants,

learned Counsel submits that the compensation awarded

at Rs.30,000/- per gunta in LAC (App) No.69/2022 is

without any basis.        Further, the lands situated in the
                                - 14 -




referred judgment were in a different location.        It is the

specific submission that the lands in the present case and

in the above referred case are of different Hoblis though of

the same Taluk.       In the absence of similarity of the land

for its nature and locality, the principles of parity will not

apply.       Learned Counsel submits that the said judgment

is under review seeking reduction of compensation.


15. On consideration of the pleadings and the submissions

made by the learned Counsel for the parties, the following

points arise for consideration of this court:


      (i)     Whether the compensation awarded by the

              Reference Court towards value of land and

              the   mango,   coconut    and   areca   trees

              requires interference of this Court?

      (ii)    Whether the claimants are entitled for

              enhanced compensation?


Regarding Point No.1:

16.      The ownership of the lands in question and the

claimants' entitlement to compensation are not under
                                - 15 -




dispute.   A   preliminary     notification   was        issued     on

18.11.1990,    followed   by     the    issuance    of    the     final

notification   on   14.01.1992.         The   acquisition         was

undertaken for the purpose of constructing Hemavathi

Canal. The Reference Court, taking into account that

compensation at the rate of Rs. 2,625/- per gunta of

garden land had been awarded in LAC No. 250/2006 for

acquisitions during the year 1989-90, proceeded to award

compensation at the same rate of Rs. 2,625/- per gunta.

The present appeals have been filed challenging the said

compensation, with the claimants seeking an enhancement

thereof.


17.   The learned Counsel for the appellants has relied

upon the judgment in LAC (App) No. 153/2022 dated

02.08.2023, wherein compensation was awarded at the

rate of Rs. 14,000/- per gunta. The determination of

compensation in LAC (App) No. 153/2022 was based on

the findings in LAC No. 70/2022, where the compensation

was assessed based on the material placed on record. The

lands involved in LAC No. 70/2022 and LAC (App) No.
                            - 16 -




153/2022 are situated in Sankapura Village, Nittur Hobli,

Gubbi Taluk, while the lands under consideration in the

present case are located in Idakanahalli Village, Nittur

Hobli, Gubbi Taluk. Although there is no evidence on

record regarding the exact distance between Sankapura

and Idakanahalli, it is evident that both villages are

located within the same Hobli and Taluk. Consequently, it

can be reasonably presumed that the fertility and yielding

potential of the lands in both villages are comparable.

While an exact equivalence between the lands cannot be

established due to inherent variances in agricultural

properties, compensation for acquisition is assessed on the

basis of probabilities and reasonable comparisons. Under

such circumstances, reliance can be safely placed on the

compensation determined for similar lands. Accordingly,

this Court deems it appropriate to award compensation at

the rate of Rs. 14,000/- per gunta, consistent with the

award passed in LAC (App) No. 153/2022.


18. The reliance placed on LAC No. 69/2022, on the

ground that the acquisition was for the formation of
                             - 17 -




Hemavathi Canal and that compensation of Rs. 30,000/-

per gunta should be awarded on the principle of parity, is

not acceptable. The lands in LAC No. 69/2022 were

situated in Lakkenahalli Village, Kasaba Hobli, Gubbi Taluk.

No evidence has been adduced to establish the similarity

in geographical location or fertility between the lands

involved in the present case and those in LAC No.

69/2022. In the absence of such evidence, the principle of

parity cannot be applied solely on the basis of the purpose

of acquisition.


19.    The learned Counsel for the appellants has placed

reliance on the judgment in R.A. No. 80/2022 to claim

compensation at the rate of Rs. 1,00,000/- per gunta.

However, the said judgment is not applicable to the

present case for the following reasons:


19.1   Firstly, the lands in R.A. No. 80/2022 were located

in Halanur Village, Kasaba Hobli, Tumakuru Taluk, which

falls in a different Hobli and Taluk. No evidence has been

produced to demonstrate any similarity in geographical
                              - 18 -




location or fertility between the lands in that case and the

lands under consideration in the present matter.


19.2    Secondly, the perusal of the reasoning in R.A. No.

80/2022 reveals that there is no clear or substantive basis

for determining compensation at Rs. 1,00,000/- per gunta.

Consequently, reliance on the said judgment is untenable.


20. The Counsel for respondent No. 2 has argued that due

to the arbitrary fixation of compensation, a review petition

has been filed, which is still pending. Notwithstanding the

pendency of the review, the award of Rs. 1,00,000/- per

gunta    in   R.A.   No.80/2022       is   unsupported    by    any

reasonable basis and cannot be applied merely on the

grounds of parity. For the principle of parity to be

applicable,   the    reasoning    and      rationale   behind   the

judgment must be justifiable and align with the judicial

conscience of the Court. In the present case, we are

unable to find any valid or cogent grounds to apply             the

judgment in R.A. No. 80/2022 or to award compensation

at the rate of Rs. 1,00,000/- per gunta.
                              - 19 -




21.   In view of the foregoing reasons, it is necessary to

interfere with the order of the Reference Court by

modifying the compensation as awarded.


Regarding Point No.2:

22.   The lands involved in these appeals are located

within Nittur Hobli, Gubbi Taluk, which is the same locality

as the lands in LAC No. 153/2022. There is no reason to

conclude that the fertility or yielding capacity of the lands

in question differs from those in LAC No. 153/2022.

Furthermore, the compensation awarded in LAC No.

153/2022 is based on the findings in LAC No. 70/2022,

and these orders are not under challenge by the acquiring

authorities. The compensation rate of Rs. 14,000/- per

gunta has been consistently upheld for lands situated in

Nittur Hobli, acquired for the formation of the Hemavathi

Canal. In the absence of any contradictory evidence, this

Court is inclined to apply the principle of parity. Therefore,

the compensation for the land in the present case is fixed

at Rs. 14,000/- per gunta.
                                  - 20 -




23.   Insofar     as   the      prayer     for   enhancement    of

compensation for the mango tree, it is essential to

consider   a     variety   of    factors    in   determining   the

compensation. These factors include the age of the tree,

the variety of the fruit or yield, the market value of the

fruit or yield, the expected lifespan of the tree, and its

yield capacity. Additionally, when valuing compensation for

trees, it is important to consider the number of fruits or

nuts produced by each tree, as well as the prevailing

market conditions, including demand and sustainability.


24. In the case of claimant No. 9, the Reference Court

awarded compensation of Rs. 5,100/- for the big coconut

tree, Rs.3,000/- for the small coconut tree, Rs. 5,000/- for

the tamarind tree, Rs. 8,000/- for the jackfruit tree, and

Rs. 1,260/- for the areca nut tree. Despite the claimants'

request for a substantial enhancement, no supporting

evidence was presented before either the Reference Court

or this Court.


25.   In the absence of evidence regarding the age of the

trees, the variety of the fruit, its market sustainability, and
                                   - 21 -




other pertinent factors, the request for enhancement

cannot be upheld. Moreover, no material has been placed

before this Court to indicate that the compensation

determined by the Reference Court for the trees is

unreasonable.      After   a     thorough        examination    of   the

Reference Court's order, this Court finds no grounds to

interfere or warrant an enhancement.


26.   Therefore,     the       prayer      for     enhancement        of

compensation       for     the    trees     is     hereby      rejected.

Consequently,      point    Nos.      1    and     2   are   answered

accordingly.


27. In the light of the above, the following:

                                  ORDER

(i) Appeals are allowed in part;

(ii) The judgment and award dated 06.10.2015 in

LAC No.202/2006 passed by the Senior Civil

Judge, Gubbi, is modified.

(iii) The claimants are entitled to compensation at

the rate of Rs. 14,000/- per gunta of land,

- 22 -

along with the applicable statutory benefits and

interest.

Before concluding, it is noted that the award of

compensation is currently in deposit before the Reference

Court.

I.A.No.1/2024 is filed under Section 151 of CPC by

the claimant in MFA No.1150/2016 on behalf of

Smt. A.B.Radhamani, who is not a party to the appeal

before this Court. The application has been filed solely for

the purpose of requesting the Court for return of the trial

court record in order to release the compensation amount

held in deposit.

I.A. No.2/2024 is filed under Order 1 Rule 10(2) r/w

Section 151 of CPC seeking impleadment of applicants as

respondent Nos.3 to 5. The applicants are stated to be

legal heirs of claimant No.1. The impleadment is sought

to seek direction for return of TCR for release of the

amount.

It is to be noted that the claimant No.1 in LAC No.

202/2006 is not in appeal before this Court.

- 23 -

In light of the appeals having been finally disposed

of, the Registry is directed to immediately return the

records to the trial Court. Consequently, the applications

in I.A. Nos.1/2024 and 2/2024 do not remain for further

consideration and they are accordingly disposed of.

The Reference Court shall release the compensation

amount in deposit expeditiously in favour of the claimants.

Sd/-

(SREENIVAS HARISH KUMAR) JUDGE

Sd/-

(K. V. ARAVIND) JUDGE

YN

 
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