IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA App No. 858 of 2003()
1. STATE OF KERALA.
... Petitioner
Vs
1. KAMALAKSHI,
... Respondent
2. DIVAKARAN,
3. LEELA,
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.P.V.KUNHIKRISHNAN
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :01/10/2007
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
---------------------------------------------------------------------------
L.A.A.No.858 of 2003 & Cross-objection 91/2004
---------------------------------------------------------------------------
Dated: October 1, 2007
JUDGMENT
Kurian Joseph, J.
L.A.A.No.858 of 2003
This is an appeal filed by the State against the judgment in LAR
No.310/2000 on the file of the Sub Court, Kozhikode. There is also a cross-
objection by the claimants. The acquisition is for the purpose of National
Highway Byepass, Kozhikode. In view of the judgment in LAA No.546/2003,
there is no merit in the appeal filed by the State; whereas the claimants are
entitled to enhancement of land value.
Cross-objection 91/2004
This court has granted Rs.75,000/- per cent for the garden land and
Rs.60,000/- per cent for the wet land. It is seen that the claim is limited to
Rs.50,000/- per cent for garden land and Rs.40,000/- per cent for the wet land.
Therefore, the Cross-objection is allowed. The claimants will be entitled to have
the land value fixed at Rs.50,000/- and Rs.40,000/- respectively for the garden
land and the wet land and consequential statutory benefits.
KURIAN JOSEPH, JUDGE
HARUN-UL-RASHID, JUDGE
mt/-
KURIAN JOSEPH &
HARUN-UL-RASHID, JJ.
———————————————-
L.A.A.No.858 of 2003 &
Cross-objection 91/2004
JUDGMENT
———————————————-
1.10.2007