Citation : 2022 Latest Caselaw 4242 Tel
Judgement Date : 23 August, 2022
THE HON'BLE JUSTICE G. SRI DEVI
AND
THE HON'BLE SMT. JUSTICE M.G. PRIYADARSINI
L.A.A.S. Nos. 333 & 962 of 2011 and 307 & 308 of 2012
COMMON JUDGMENT: (per Justice G. Sri Devi)
The lis in this batch of Appeals preferred by the Land
Acquisition Officer-cum-Special Deputy Collector, L.A.
Unit, Priyadarshini Joorala Project at Gadwal,
Mahabubnagar District, is directed against the orders
passed by the civil Court in various references made under
Section 18 of the Land Acquisition Act, 1894.
2. It is now brought to our notice that a Division Bench
of this Court, entertaining similar Appeals in
L.A.A.S.Nos.331, 337, 339 and 371 of 2011, preferred by
the Land Acquisition officer, by its judgment, dated
01.10.2013
, dismissed those appeals finding no merit
therein and confirmed the orders passed by the reference
Court.
3. Since it is agreed on either side that the reasoning
adopted by this Court in its judgment dated 01.10.2013
holds good even in these cases, we dismiss all these
appeals, but however without costs.
Miscellaneous petitions, if any, pending in these
appeals shall stand closed.
______________________ JUSTICE G. SRI DEVI
_______________________________ JUSTICE M.G. PRIYADARSINI 23.08.2022 tsr
THE HON'BLE JUSTICE G. SRI DEVI
THE HON'BLE SMT. JUSTICE M.G. PRIYADARSINI
L.A.A.S. Nos. 333 & 962 of 2011 and 307 & 308 of 2012 (per Justice G. Sri Devi)
DATE:23.08.2022
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!