Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Thammaiah @ Boraiah vs The Land Acquisition Officer
2025 Latest Caselaw 9644 Kant

Citation : 2025 Latest Caselaw 9644 Kant
Judgement Date : 31 October, 2025

Karnataka High Court

Thammaiah @ Boraiah vs The Land Acquisition Officer on 31 October, 2025

Author: H.P.Sandesh
Bench: H.P.Sandesh
                                               -1-
                                                           NC: 2025:KHC:43671
                                                         MSA No. 22 of 2023
                                                     C/W MSA No. 23 of 2023
                                                        MSA No. 139 of 2023
                   HC-KAR




                          IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                            DATED THIS THE 31ST DAY OF OCTOBER, 2025

                                            BEFORE

                              THE HON'BLE MR. JUSTICE H.P.SANDESH

                        MISCELLANEOUS SECOND APPEAL NO.22 OF 2023 (LA)
                                            C/W
                        MISCELLANEOUS SECOND APPEAL NO.23 OF 2023 (LA)
                        MISCELLANEOUS SECOND APPEAL NO.139 OF 2023 (LA)

                   IN MSA NO.22/2023:

                   BETWEEN:

                   PRAKASHAIAH @ PRAKASH
                   S/O LATE THIMMAIAH
                   AGE ABOUT 66 YEARS
                   R/AT KODINAGENAHALLI VILLAGE
                   NITTUR HOBLI
                   GUBBI TALUK-572223
                                                                 ...APPELLANT

                   (BY SRI. M C BASAVARAJU, ADVOCATE)
Digitally signed
by DEVIKA M
                   AND:
Location: HIGH
COURT OF
KARNATAKA          1.   THE SPECIAL LAND ACQUISITION OFFICER
                        HEMAVATHI CANAL ZONE
                        TUMAKURU-572101.

                   2.   THE CHIEF ENGINEER
                        HEMAVATHI CANAL ZONE
                        KUNIGAL ROAD
                        TUMAKURU-572101.
                                                              ...RESPONDENTS

                   (BY SRI. S H RAGHAVENDRA, AGA FOR R1;
                   SRI. PRASHANTH B R., ADVOCATE FOR R2)
                           -2-
                                        NC: 2025:KHC:43671
                                    MSA No. 22 of 2023
                                C/W MSA No. 23 of 2023
                                   MSA No. 139 of 2023
HC-KAR




    THIS MSA IS FILED UNDER SECTION 54(2) OF LAND
ACQUISITION ACT, AGAINST THE JUDGMENT AND AWARD
DATED 15.02.2019 PASSED IN R.A.No.214/2018 ON THE FILE
OF THE VI ADDITIONAL DISTRICT AND SESSIONS JUDGE,
TUMAKURU AND ETC.

IN MSA NO.23/2023:

BETWEEN:

THAMMAIAH @ BORAIAH
SINCE DEAD BY HIS LR'S
H.T. MANJUNATHA
S/O LATE THAMMAIAH @ BORAIAH
AGED ABOUT 44 YEARS
R/AT HONNENAHALLI
KASABA HOBLI, GUBBI TALUK
TUMAKURU DISTRICT - 572 216.
                                          ...APPELLANT

(BY SRI. M C BASAVARAJU, ADVOCATE)

AND:

1.   THE LAND ACQUISITION OFFICER
     HEMAVATHI CANAL ZONE
     TUMAKURU - 572 101.

2.   THE CHIEF EXECUTIVE ENGINEER
     HEMAVATHI CANAL ZONE
     KUNIGAL ROAD
     TUMAKURU - 572 101
                                     ...RESPONDENTS

(BY SRI. S H RAGHAVENDRA, AGA FOR R1;
SRI. PRASHANTH B R., ADVOCATE FOR R2)

    THIS MSA IS FILED UNDER SECTION 54(2) OF LAND
ACQUISITION ACT AGAINST THE JUDGMENT AND AWARD
DATED 01.06.2019 PASSED IN R.A.No.196/2018 ON THE
                             -3-
                                        NC: 2025:KHC:43671
                                      MSA No. 22 of 2023
                                  C/W MSA No. 23 of 2023
                                     MSA No. 139 of 2023
HC-KAR




FILE OF THE II ADDITIONAL DISTRICT AND SESSIONS
JUDGE, TUMAKURU AND ETC.

IN MSA NO.139/2023:

BETWEEN:

CHANDRAPPA
S/O LATE REVANNASIDDAIAH
AGED ABOUT 68 YEARS
R/A MATTIGHATTA VILLAGE
NITTURU HOBLI
GUBBI TALUK-572219
TUMAKURU DISTRICT.
                                          ...APPELLANT

(BY SRI. M C BASAVARAJU, ADVOCATE)

AND:

1.   THE SPEICAL LAND ACQUISITION OFFICER
     HEMAVATHI CANAL ZONE
     TUMAKURU-572101.

2.   THE CHIEF ENGINEER
     HEMAVATHI CANAL ZONE
     KUNIGAL ROAD
     TUMAKURU-572101.
                                     ...RESPONDENTS

(BY SRI. S H RAGHAVENDRA, AGA FOR R1;
SRI. PRASHANTH B R., ADVOCATE FOR R2)

    THIS MSA IS FILED UNDER SECTION 54(2) OF LAND
ACQUISITION ACT, AGAINST THE JUDGMENT AND AWARD
DATED 01.06.2019 PASSED IN R.A.No.202/2018 ON THE
FILE OF THE II ADDITIONAL DISTRICT AND SESSIONS
JUDGE, TUMAKURU AND ETC.
                                  -4-
                                             NC: 2025:KHC:43671
                                            MSA No. 22 of 2023
                                        C/W MSA No. 23 of 2023
                                           MSA No. 139 of 2023
HC-KAR




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

CORAM:        HON'BLE MR. JUSTICE H.P.SANDESH

                         ORAL JUDGMENT

Heard the learned counsel appearing for the respective

parties.

2. These appeals are filed seeking for enhancement of

compensation. In MSA No.22/2023, the land acquired of the

appellant is 3½ guntas of Kodinagenahalli village, Nittur hobli,

Gubbi taluk; in MSA No.23/2023, the land acquired of the

appellant is four guntas of Honnavalli village, Kasaba hobli,

Gubbi taluk and in MSA No.139/2023, the land acquired of the

appellant is 21 guntas of Mattigatta village Nittur holbi, Gubbi

taluk.

3. The counsel would submit the Trial Court granted

the compensation of Rs.8,000/- per gunta but the First

Appellate Court dismissed the claim of the respective appellants

on the ground that no documents are placed before the Court

for enhancement of compensation in respect of the subject

lands are concerned, but in respect of coconut tree is

NC: 2025:KHC:43671

HC-KAR

concerned, the same was enhanced. Being aggrieved by the

said order, the present appeals are filed before this Court.

4. The counsel for the respective appellants in support

of his arguments relies upon the orders passed by the different

Courts. In LAC No.144/2022 dated 12.02.2024, compensation

was awarded per gunta at the rate of Rs.14,000/-; in LAC

No.49/2023 dated 16.12.2024, wherein also compensation of

Rs.14,000/- was awarded wherein the said lands were also

acquired for the same purpose. The counsel also relied upon

the judgment passed in LAC No.117/2022 dated 30.06.2025

wherein also granted an amount of Rs.14,000/- and the same

is also for the same purpose. The counsel also relied upon

judgment of Division Bench of this Court in MSA No.1157/2016

connected with other matters dated 10.02.2025 and brought to

notice of this Court that the land was acquired for the same

purpose but compensation awarded in those cases also

Rs.14,000/- per gunta and nature of land is also same i.e., dry

land. The counsel would submit that though the notifications

are different. In the Division Bench judgment, the notification is

of the year 1992. But the present acquisition is of the year

NC: 2025:KHC:43671

HC-KAR

2004-05 and the other three judgments considered by the First

Appellate Court is of the year 2005-06, 2006-07 and 2007-08

and nature of the properties are same. Hence, prayed this

Court to award the very same compensation of Rs.14,000/- per

gunta.

5. Per contra, the learned counsel appearing for

respondent No.2 would submit that though the lands are

acquired for the same purpose, but the notifications are

different and also the distance between the properties are also

different. The counsel relies upon the judgment of Apex Court

reported in (2018) 13 SCC 96 in the case of MANOJ KUMAR

AND OTHERS vs STATE OF HARYANA AND OTHERS and

brought to notice of this Court paragraphs 11 to 17 wherein in

detail discussion was made that the High Courts are adopting

the method in considering the earlier judgments and the

compensation cannot be determined blindly following the

previous award and judgment, hence, the same has to be

considered only a piece of evidence, not beyond that. The Court

has to apply the judicial mind and is supposed not to follow the

previous awards without due consideration of the facts and

NC: 2025:KHC:43671

HC-KAR

circumstances and evidence adduced in the case in question.

The Apex Court also held that take note of the distance

between the land and also value differ from distance to

distance, even two to three kilometers distance may also make

the material difference in value since land abutting highway

may fetch higher value but not the land situated in interior

villages. The counsel also brought to notice of this Court

paragraph 14 wherein it is held that if any additional evidence

is placed under Order 41 Rule 27 of CPC, the same has to be

allowed and given an opportunity to lead evidence for rebuttal

to other side.

6. The learned counsel appearing for the State would

vehemently contend that the appellants have not placed on

record any documentary proof for the value of the property at

the time of acquisition and even not placed any other evidence

before the Court for enhancement of compensation. Hence, the

First Appellate Court rightly rejected the claim made by the

appellants, thus, the question of enhancement does not arise.

The counsel also would submit that the certificate of market

NC: 2025:KHC:43671

HC-KAR

value i.e., Guidelines Value is also not placed before the Court.

Hence, the question of enhancement does not arise.

7. Having heard the learned counsel appearing for the

respective parties and in keeping the submissions as well as

principles laid down in the judgment of the Apex Court, this

Court has to consider that whether it is a case for

enhancement.

8. Having considered the grounds and also the

principles laid down in the judgment, the point that arise for

the consideration of this Court is:

1. Whether the First Appellate Court committed an error in declining to enhance the compensation in respect of lands which were acquired for the same purpose?

2. What order?

Point No.1

9. Having heard the learned counsel appearing for the

respective parties and also considering the material on record,

it is not in dispute that land is acquired for Hemavathi Water

Channel and nature of the property is also dry land. The

NC: 2025:KHC:43671

HC-KAR

properties which were acquired also though from different

villages, but from the same hobli and the said fact is also not in

dispute. The land acquired in MSA No.22/2023 is only 3½

guntas; in MSA No.23/2023 is four guntas and in MSA

No.139/2023 is 21 guntas i.e., only a small portion of land was

acquired. When such being the case, the Court has to take note

of nature of the land. No doubt, there is no dispute with regard

to the principles laid down in the judgment of the Apex Court

referred by the counsel appearing for respondent No.2 wherein

the Apex Court in detail discussed about the trend in following

for enhancement of compensation and the same cannot be a

precedent. At the same time, the Court has to take note of the

purpose for which the land was acquired. No doubt, the Apex

Court also taken note of current value reflected by comparable

sale deeds is more reliable and binding for determination for

compensation. In the case on hand, sale statistics is not given

and as rightly pointed out by the counsel appearing for the

State, the Guidance Value is also not placed before the Court.

But the fact is that land was acquired for the same purpose and

already there was an enhancement granting compensation of

Rs.14,000/-. Even this Court also in the appeal referred above,

- 10 -

NC: 2025:KHC:43671

HC-KAR

in a case of acquisition in respect of particular hobli

Headquarter, Nittur Hobli, in a case of dry land, awarded

compensation of Rs.14,000/- in respect of Notification of the

year 1992. When such being the case, there cannot be two

yardsticks for granting of compensation. The First Appellate

Court fails to take note of the fact that the land which were

acquired are only a small portion of land i.e., 3½ guntas, 4

guntas and 21 guntas and not having the land of acres and the

same were also a dry land. When such being the case, the First

Appellate Court ought to have considered the same when there

are judgments in a similarly situated property in the very same

hobli Headquarters, though from different villages and the

extent is only a smaller extent and apart from that nature of

the land is also a dry land and the acquisition is also for the

same purpose. Even the Division Bench of this Court, in respect

of the acquisition of the year 1992, Rs.14,000/- was awarded

for per gunta. But in the present case, acquisition is of the year

2004 and First Appellate Court also in other different Regular

appeals, in respect of the acquisition of the year 2005, 2006

and 2007, similar rate of Rs.14,000/- was awarded. Under such

circumstances, when the Properties are in similar nature and

- 11 -

NC: 2025:KHC:43671

HC-KAR

for similar purpose, acquisition was made, same amount should

be awarded. In the judgment of the Apex Court, it is held that

only considering the earlier judgment, cannot grant the

compensation blindly but take note of the nature of land

Acquired and also the purpose for which the land was acquired.

Taking note of the said fact into consideration, the appellants

are entitled for similar rate of compensation i.e., Rs.14,000/-

per gunta with other statutory benefits in respect of the land

which are acquired. Hence, the point for consideration is

answered partly affirmative.

10. In view of the discussions made above, I pass the

following:

ORDER

The Appeals are allowed in part granting compensation of

Rs.14,000/- per gunta with other statutory benefits as entitled.

Sd/-

(H.P.SANDESH) JUDGE

SN

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter