Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Assistant Commissioner And Ors vs Nooruddin Haj Dadamatti
2025 Latest Caselaw 5165 Kant

Citation : 2025 Latest Caselaw 5165 Kant
Judgement Date : 18 March, 2025

Karnataka High Court

The Assistant Commissioner And Ors vs Nooruddin Haj Dadamatti on 18 March, 2025

Author: K Natarajan
Bench: K Natarajan
                                             -1-
                                                        NC: 2025:KHC-K:1698-DB
                                                    MFA No. 201550 of 2019
                                                C/W MFA No. 201549 of 2019
                                                    MFA No. 201552 of 2019
                                                              AND 1 OTHER


                             IN THE HIGH COURT OF KARNATAKA,
                                     KALABURAGI BENCH
                          DATED THIS THE 18TH DAY OF MARCH, 2025
                                          PRESENT
                            THE HON'BLE MR JUSTICE K NATARAJAN
                                             AND
                        THE HON'BLE MR JUSTICE VIJAYKUMAR A. PATIL
                        MISCL. FIRST APPEAL NO. 201550 OF 2019 (LAC)
                                            C/W
                          MISCL. FIRST APPEAL NO. 201549 OF 2019
                          MISCL. FIRST APPEAL NO. 201552 OF 2019
                          MISCL. FIRST APPEAL NO. 201554 OF 2019


                   IN MFA NO.201550/2019:
                   BETWEEN:

                   1.   THE ASSISTANT COMMISSIONER
                        AND LAND ACQUISITION OFFICER,
                        VIJAYAPUR-586101.
Digitally signed
by RAMESH          2.   THE EXECUTIVE ENGINEER
MATHAPATI               MINOR IRRIGATION, VIJAYAPUR-586101.
Location: HIGH
COURT OF           3.   THE DEPUTY COMMISSIONER
KARNATAKA
                        VIJAYAPUR-586101.
                                                                 ...APPELLANTS
                   (BY SMT. ARCHANA P. TIWARI, AAG A/W
                       SRI SHIVAKUMAR TENGLI, AGA)

                   AND:

                   NOORUDDIN HAJ DADAMATTI
                   R/O DHANARAGI - 586101.
                                                           ...RESPONDENT
                   (BY SMT. RATNA N. SHIVAYOGIMATH, ADVOCATE)
                             -2-
                                   NC: 2025:KHC-K:1698-DB
                                  MFA No. 201550 of 2019
                              C/W MFA No. 201549 of 2019
                                  MFA No. 201552 of 2019
                                            AND 1 OTHER


     THIS MFA IS FILED UNDER SECTION 54(1) of LAND
ACQUISITION ACT, PRAYING TO ALLOW THE ABOVE APPEAL
AND SET ASIDE THE JUDGMENT AND ORDER DATED
15.06.2017 PASSED BY THE LEARNED II ADDL. SENIOR CIVIL
JUDGE AT VIJAYAPUR IN L.A.C.NO.69/2011.

IN MFA NO.201549/2019:

BETWEEN

1.     THE ASSISTANT COMMISSIONER
       AND LAND ACQUISITION OFFICER,
       VIJAYAPUR-586101.

2.     THE EXECUTIVE ENGINEER
       MINOR IRRIGATION, VIJAYAPUR-586101.

3.     THE DEPUTY COMMISSIONER
       VIJAYAPUR-586101.
                                             ...APPELLANTS
(BY SMT. ARCHANA P. TIWARI, AAG A/W
    SRI SHIVAKUMAR TENGLI, AGA)

AND:

1.     ARAVIND S/O MAHADEVAPPA TELI
       AGE: MAJOR,

2.     BASAPPA S/O MAHADEVAPPA TELI
       AGE: MAJOR,

3.     RAJU S/O MAHADEVAPPA TELI
       AGE: MAJOR,
       ALL R/O DHANARGI VILLAGE - 586101.
                                        ...RESPONDENTS
(BY SMT. RATNA N. SHIVAYOGIMATH, ADV. FOR R1 TO R3)

    THIS MFA IS FILED UNDER SECTION 54(1) of LAND
ACQUISITION ACT, PRAYING TO ALLOW THE ABOVE APPEAL
AND SET ASIDE THE JUDGMENT AND ORDER DATED
                            -3-
                                    NC: 2025:KHC-K:1698-DB
                                  MFA No. 201550 of 2019
                              C/W MFA No. 201549 of 2019
                                  MFA No. 201552 of 2019
                                            AND 1 OTHER


15.06.2017 PASSED BY THE LEARNED II ADDL. SENIOR CIVIL
JUDGE AT VIJAYAPUR IN L.A.C.NO.68/2011.

IN MFA NO.201552/2019:

BETWEEN

1.     THE ASSISTANT COMMISSIONER
       AND LAND ACQUISITION OFFICER,
       VIJAYAPUR-586101.

2.     THE EXECUTIVE ENGINEER
       MINOR IRRIGATION, VIJAYAPUR-586101.

3.     THE DEPUTY COMMISSIONER
       VIJAYAPUR-586101.
                                             ...APPELLANTS
(BY SMT. ARCHANA P. TIWARI, AAG A/W
    SRI SHIVAKUMAR TENGLI, AGA)

AND:

MALLAPPA RAYAGONDAPPA TELI
AGE: MAJOR,
R/O DHANARAGI - 586101.
                                             RESPONDENT
(BY SRI S.S. MAMADAPUR, ADVOCATE)

     THIS MFA IS FILED UNDER SECTION 54(1) of LAND
ACQUISITION ACT, PRAYING TO ALLOW THE ABOVE APPEAL
AND SET ASIDE THE JUDGMENT AND ORDER DATED
15.06.2017 PASSED BY THE LEARNED II ADDL. SENIOR CIVIL
JUDGE AT VIJAYAPUR IN L.A.C.NO.73/2011.

IN MFA NO.201554/2019:

BETWEEN

1.     THE ASSISTANT COMMISSIONER
       AND LAND ACQUISITION OFFICER,
       VIJAYAPUR-586101.
                             -4-
                                    NC: 2025:KHC-K:1698-DB
                                  MFA No. 201550 of 2019
                              C/W MFA No. 201549 of 2019
                                  MFA No. 201552 of 2019
                                            AND 1 OTHER




2.     THE EXECUTIVE ENGINEER
       MINOR IRRIGATION, VIJAYAPUR-586101.

3.     THE DEPUTY COMMISSIONER
       VIJAYAPUR-586101.
                                             ...APPELLANTS
(BY SMT. ARCHANA P. TIWARI, AAG A/W
    SRI SHIVAKUMAR TENGLI, AGA

AND:

1.     BASAPPA S/O MAHADEVAPPA TELI

2.     ARAVIND S/O MAHADEVAPPA TELI

3.     RAJAPPA S/O MAHADEVAPPA TELI

4.     BHARATI B. TELI

5.     ASHWIN B. TELI
       (MINOR R/BY MOTHER GUARDIAN
       BHARATI)
       ALL ARE R/O DHANARGI.
                                        ...RESPONDENTS
(BY SMT. RATNA N. SHIVAYOGIMATH, ADV. FOR R1 TO R3;
    R4 - SERVED;
    R5 - MINOR REPRESENTED BY R4)

     THIS MFA IS FILED UNDER SECTION 54(1) of LAND
ACQUISITION ACT, PRAYING TO ALLOW THE ABOVE APPEAL
AND SET ASIDE THE JUDGMENT AND ORDER DATED
15.06.2017 PASSED BY THE LEARNED II ADDL. SENIOR CIVIL
JUDGE AT VIJAYAPUR IN L.A.C.NO.81/2011.

     THESE APPEALS, COMING ON FOR FURTHER ORDERS,
THIS DAY, JUDGMENT WAS DELIVERED THEREIN AS UNDER:

CORAM:     HON'BLE MR JUSTICE K NATARAJAN
           AND
           HON'BLE MR JUSTICE VIJAYKUMAR A. PATIL
                             -5-
                                     NC: 2025:KHC-K:1698-DB
                                  MFA No. 201550 of 2019
                              C/W MFA No. 201549 of 2019
                                  MFA No. 201552 of 2019
                                            AND 1 OTHER


                     ORAL JUDGMENT

(PER: HON'BLE MR JUSTICE VIJAYKUMAR A. PATIL)

These appeals are filed under Section 54(1) of the

Land Acquisition Act, 1894, (hereinafter referred to as 'LA

Act'). The appeals filed are as under:

i) MFA.No.201550/2019 is filed challenging the judgment and award in LAC.No.69/2011.

ii) MFA.No.201549/2019 is filed challenging the judgment and award in LAC.No.68/2011.

iii) MFA.No.201552/2019 is filed challenging the judgment and award in LAC.No.73/2011.

iv) MFA.201554/2019 is filed challenging the judgment and award in LAC.No.81/2011.

All these appeals have been filed by the Assistant

Commissioner and Land Acquisition Officer, Vijayapura and

others challenging the Common Judgment and Award

dated 15.06.2017 passed by the II Additional Senior Civil

Judge, at Vijayapura.

NC: 2025:KHC-K:1698-DB

AND 1 OTHER

2. The brief facts leading to the filing of these

appeals are that the appellant-authority issued preliminary

notification under Section 4(1) of the LA Act on

14.02.2008 to acquire various extents of land for the

construction of minor irrigation tank at Dhanargi Village.

The final notification under Section 6(1) of the LA Act

came to be issued on 28.03.2009 and later, the award was

passed. Being aggrieved, the owners sought for reference

and the reference Court under the impugned judgment re-

determined the market value at Rs.5,51,250/- per acre,

with statutory benefits. Being aggrieved the State-

authorities are in appeal.

3. Smt. Archana P. Tiwari, learned Additional

Advocate General submits that the reference Court has

committed grave error in enhancing the compensation to

Rs.5,51,250/- per acre without considering the evidence

on record in its proper perspective. It is submitted that

the respondents-claimants have failed to produce any

NC: 2025:KHC-K:1698-DB

AND 1 OTHER

evidence to show the yield of the crop and income arising

from the acquired land before the reference Court and the

reference Court has erred in solely relying on Ex.P40 while

enhancing the compensation. It is further submitted that

the respondents-claimants are required to adduce

evidence before the reference Court and establish the

market value of the land which they have failed to do.

Hence, she seeks to allow the appeals filed by the State by

setting aside the impugned judgment and award of the

reference Court.

4. Per contra, Smt. Rathna N. Shivayogimath,

learned counsel appearing for the respondents-claimants

supports the impugned judgment and award of the

reference Court and submits that the claimants adduced

evidence before the reference Court and produced as

many as 49 documents but the reference Court solely

considering Ex.P40 i.e., the judgment and award in

LAC.No.79-80/2011, enhanced the compensation to

Rs.5,51,250/- per acre. It is further submitted that the

NC: 2025:KHC-K:1698-DB

AND 1 OTHER

reference Court has passed the common judgment in

different LACs and the State has preferred appeal before

the District Court in LAC.Appeal.No.44/2018 challenging

the common judgment and the said appeal was came to

be dismissed vide judgment dated 12.12.2019 and

thereafter, the appellants have satisfied the judgment and

award of the reference Court in the execution proceedings.

Hence, she seeks to dismiss the appeals.

5. The reference Court framed the points for

consideration and recorded the evidence. The claimants

examined PW-1 and got marked Ex.P1 to P49. The

respondents did not adduce any evidence, but with the

consent got marked Ex.R1. The reference Court on

appreciation of the evidence on record re-determined the

market value at Rs.5,51,250/- per acre, with statutory

interest and benefits. Being aggrieved, the State-

authorities are in appeal.

NC: 2025:KHC-K:1698-DB

AND 1 OTHER

6. We have heard the arguments of the learned

Additional Advocate General, learned counsel for

respondents - claimants and perused the material

available on record. We have given our anxious

consideration to the submissions advanced and the

material available on record. The point that arises for our

consideration in these appeals is as under:

"Whether re-determination of compensation by the reference Court at Rs.5,51,250/- per acre calls for any interference?"

7. The pleading and evidence on record indicate

that the appellant-authority has issued a preliminary

notification under Section 4(1) of the LA Act on

14.02.2008. The final notification came to be issued

under Section 6(1) of the LA Act on 28.03.2009. The

appellant No.1 passed the award dated 24.09.2010 by

determining the market value of the acquired land at

Rs.51,000/- per acre. Being aggrieved the respondents -

claimants sought reference under Section 18(1) of the LA

- 10 -

NC: 2025:KHC-K:1698-DB

AND 1 OTHER

Act. The reference Court enhanced the compensation to

Rs.5,51,250/- per acre, with all statutory benefits. The

subject matter of the acquisition in these appeals are from

Dhanargi Village, Vijayapura Taluk and District and the

acquisition is for the construction of minor irrigation tank

at Dhanargi Village. The subject matter of the lands in

these appeals are as under:

Extend of land Sl.No. LAC.Nos. Survey Nos.

acquired

1. 68/2011 207/2 4 acres 5 guntas

2. 69/2011 206/2D 1 acre 18 guntas 3 acres 20 guntas

3. 73/2011 208/1B (10 guntas phot kharab) 16 acres (1 acre

phot kharab)

8. The reference Court has considered the oral

evidence of PW-1 and documentary evidence on record

and recorded the finding that in Ex.P40 i.e., the judgment

passed by the same reference Court in LAC.Nos.79 &

80/2011 dated 05.07.2013, the reference Court has

enhanced the compensation at Rs.5,51,250/- in respect of

land bearing Sy.No.59/1, 58/1+2 of Hunashyal Village

- 11 -

NC: 2025:KHC-K:1698-DB

AND 1 OTHER

which were acquired under the notification dated

29.11.2008 for the purpose of construction of minor

irrigation tank at Hunashyal Village and the distance

between the land in question and Hunashyal Village is very

less and the lands covered under the said notification are

also irrigated lands as can be seen from Ex.R1 - the

General Award passed by the Land Acquisition Officer.

9. We have perused the determination of market

value at Ex.P40 by the reference Court. In the said case,

the nature of the land and its potentiality is similar to that

of the lands acquired in the case on hand and the

acquisition is also for the benefit of the same department

i.e., Minor Irrigation Department for the purpose of

construction of a tank. The Co-ordinate Bench of this

Court in the case of Lakshmegowda vs. Special Land

Acquisition Officer and Others1 and Sannegowda vs.

Special Land Acquisition Officer and others has

MFA.No.8703/2018 dated 25.09.2021

MFA.No.8760/2018 dated 24.09.2021

- 12 -

NC: 2025:KHC-K:1698-DB

AND 1 OTHER

considered the law laid down by the Hon'ble Supreme

Court in the case of Union of India vs. Bal Ram and

another3 and held that when the acquired lands are more

or less situated nearby, when the acquired lands are

identical and similar and acquired for the same purpose, it

would be unfair to discriminate between the land owners

to pay more compensation to some of the land owners and

less compensation to the others. The reference Court

considering the gap of nine months between the

notification dated 29.11.2008 covered in Ex.P40 and the

notification dated 14.02.2008 issued in the case on hand

has applied 3.5% de-escalation and re-determined the

market value at Rs.5,51,250/-. Hence, we do not find any

error or perversity in the finding recorded by the reference

Court calling for interference in these appeals.

10. The learned counsel for the respondents-

claimants has filed a memo dated 18.03.2025 along with

the judgments and orders of the trial Courts. The material

(2010) 5 SCC 747

- 13 -

NC: 2025:KHC-K:1698-DB

AND 1 OTHER

on record indicates that the appellants have filed

LAC.Appeal.No.44/2018 challenging the impugned

judgment and award dated 15.06.2017 passed in

LAC.No.66/2011 by the reference Court. The said appeal

was filed by the appellants before the District Court

challenging the very same impugned common judgment

and awards in different LACs in view of pecuniary

jurisdiction. The Appellate Court in LAC.Appeal

No.41/2018, LAC.Appeal.No.42/2018, LAC.Appeal

No.44/2018 and LAC.Appeal.No.45/2018 vide judgment

dated 12.12.2019 dismissed the appeals filed by the

appellant-State. In other words, the finding recorded by

the reference Court in the impugned judgments and

awards, has been upheld by the Appellate Court in the

aforesaid appeals by confirming the re-determination of

market value by the reference Court. The order sheets in

aforesaid LACs further reveal that the appellants have

satisfied the judgment and award of the reference Court

after dismissal for the aforesaid appeals. In view of the

- 14 -

NC: 2025:KHC-K:1698-DB

AND 1 OTHER

same, we are of the considered view that these appeals

also deserved to be dismissed.

11. For the aforementioned reasons, we proceed to

pass the following:

ORDER

(i) MFA.Nos.201550/2019, 201549/2019,

201552/2019 and 201554/2019 are

dismissed.

(ii) No orders as to cost.

Sd/-

(K NATARAJAN) JUDGE

Sd/-

(VIJAYKUMAR A. PATIL) JUDGE

MCR

CT: PS

 
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