IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 492 of 2008()
1. STATE OF KERALA REPRESENTED BY
... Petitioner
2. THE EXECUTIVE ENGINEER, PWD, NH DIVISION
Vs
1. V.P.PYLEEKUTTY, T.C.3/1929
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :20/07/2009
O R D E R
PIUS C. KURIAKOSE &
P. Q. BARKATH ALI, JJ.
------------------------------------------------
L. A. A. No.492 of 2008
------------------------------------------------
Dated this the 20th day of July, 2009
JUDGMENT
Pius C. Kuriakose, J
This appeal remains defective on the reason that
notice sent to the claimant/respondent is returned
with the endorsement unserved. But we find that the
appeal pertains to widening of road from
Kesavadasapuram to PMG Reach-I pursuant to Section
4(1) notification published on 15/02/99. The Land
Acquisition Officer awarded land value at the rate of
Rs.3,34,334/- per Are which was re-fixed by the
Reference Court under the impugned judgment to
Rs.6,10,493/- per Are. It is brought to our notice that
this Court vide judgment in L.A.A.764/08 and many
other cases approved grant of enhancement at the
L. A. A. No.492 of 2008 -2-
same rate in cases relating to acquisition of identical
properties.
Appeal accordingly will stand dismissed.
PIUS C. KURIAKOSE
JUDGE
P. Q. BARKATH ALI
JUDGE
kns/-