IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1654 of 2007()
1. KOCHI REFINERIES LTD.,
... Petitioner
Vs
1. K.K.PARAMESWARAN NAIR,
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.A.M.SHAFFIQUE (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice N.K.BALAKRISHNAN
Dated :31/01/2011
O R D E R
PIUS C. KURIAKOSE &
N.K.BALAKRISHNAN, JJ.
----------------------------------
L.A.A. No.1654 of 2007
-------------------------------
Dated this the 31st day of January 2011
J U D G M E N T
Pius C. Kuriakose, J.
Cochin Refineries Ltd., the Requisitioning Authority is in
appeal. Under the impugned judgment the Reference Court
refixed the value of the lands for which the L.A.Officer awarded
the rate of Rs.2,600/- per Are and Rs.4,300/- per Are respectively
at Rs.4,312/- per Are and Rs.7,138/- per Are. We have reason to
believe that the enhanced rates awarded under the impugned
judgment has been approved by this Court.
However, in the absence of the learned counsel for
the appellant, we dismiss the appeal only for default.
PIUS C. KURIAKOSE,
JUDGE.
N.K.BALAKRISHNAN,
JUDGE.
Jvt