High Court Kerala High Court

Thrissur Municipal Corporation vs K.Surendranathan on 23 November, 2009

Kerala High Court
Thrissur Municipal Corporation vs K.Surendranathan on 23 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 625 of 2006()


1. THRISSUR MUNICIPAL CORPORATION,
                      ...  Petitioner

                        Vs



1. K.SURENDRANATHAN, S/O.LATE
                       ...       Respondent

2. K.SUKUMARAN, S/O.LATE KALYANIKUTTY AMMA,

3. THE SPECIAL TAHSILDAR, L.A.THRISSUR

4. THE DISTRICT COLLECTOR, THRISSUR.

                For Petitioner  :SRI.K.B.MOHANDAS

                For Respondent  :SRI.JIJO PAUL

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :23/11/2009

 O R D E R
                     M.N. KRISHNAN, J.
                  ...........................................
                     L.A.A.No.625 OF 2006
                 .............................................
          Dated this the 23rd day of November, 2009

                        J U D G M E N T

The property having an extent of 0.0050 hectares of

land in Sy.No.1309/2 of Thrissur village was acquired for the

purpose of widening of Chembottil road. An amount of

Rs.74,978/= was settled as compensation. In reference,

the Land Acquisition Court had enhanced the land value to

Rs.89,617.61. It is against that decision, the requisitioning

authority has come up in appeal. The additional land value

which the land Acquisition Court has awarded comes to

Rs.44,416.61. Against the very same award, the State

Government has preferred an appeal as LAA.No.759/2008

and the learned Government Pleader in fairness submits

before me that on 22.5.2008 the said appeal has been

dismissed, which means the enhanced land value has been

affirmed by the court. Since the appeal of the State

Government is dismissed, nothing further remains to be

done in this case and therefore in the light of the dismissal of

LAA.No.759/2008, this appeal also is dismissed.

M.N. KRISHNAN, JUDGE
cl

: 2 :