High Court Kerala High Court

Airport Director vs Chakkiparamban Mariyumma on 17 January, 2011

Kerala High Court
Airport Director vs Chakkiparamban Mariyumma on 17 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1070 of 2003()



1. AIRPORT DIRECTOR
                      ...  Petitioner

                        Vs

1. CHAKKIPARAMBAN MARIYUMMA
                       ...       Respondent

                For Petitioner  :SRI.N.N.SUGUNAPALAN, SC, CALICUT AIRPOR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice N.K.BALAKRISHNAN

 Dated :17/01/2011

 O R D E R
       PIUS C. KURIAKOSE & N.K.BALAKRISHNAN, JJ.
        ---------------------------------------------------------
                       LAA. No. 1070 of 2003
             -----------------------------------------------
             Dated this the 17th day of January, 2011

                           J U D G M E N T

Pius C.Kuriakose, J.

Service is completed and there is no appearance for the

claimant respondent. We notice the common judgment of this

Court in LAA. No. 911/03 and connected cases pertaining to

acquisition for the same purpose, pursuant to the same

notification. The property under acquisition in this case is

included in Tak No. V. By that common judgment the value of

lands included in Tak No. V refixed at Rs.10,500/- per cent.

Accordingly we allow this appeal and refix the value of land under

acquisition at Rs.10,500/- per cent. The claimants will be

entitled to all statutory benefits on the refixed compensation.

The parties are directed to suffer their respective costs in this

appeal.

(PIUS C.KURIAKOSE, JUDGE)

(N.K. BALAKRISHNAN, JUDGE)
ksv/-

PIUS C.KURIAKOSE &
N.K.BALAKRISHNAN, JJ.

LAA. No. 1070 of 2003

JUDGMENT

17th January, 2011