IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 446 of 2010()
1. MOLLY AND OTHERS
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.MATHEW JOHN (K)
For Respondent : No Appearance
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :10/06/2010
O R D E R
HARUN-UL-RASHID, J.
------------------------
L.A.A.No.446 Of 2010
----------------------
Dated this the 10th day of June, 2010.
J U D G M E N T
The appeal is preferred against the judgment and decree
passed in L.A.R.No.39 2003. Three cases were jointly tried and
disposed of by the Land Acquisition Court as L.A.R.Nos.38, 39 &
40. The claimants in L.A.R.No.38 of 2003 preferred L.A.A.No.177
of 2010 and the claimants in L.A.R.No.40 of 2010 preferred
L.A.A.No.303 of 2010. In terms of the directions of this Court in
the above appeals it has to be held that the land value has to be
fixed at Rs.2,50,000/- per cent. The other attendant benefits
and the direction regarding interest will also have to be followed.
In the result, the appeal stands partly allowed and is
modified. The land value is re-fixed at the rate of Rs.2,50,000/-
per cent. The other statutory benefits and the direction
regarding interest are also allowed. There will be no order as to
costs.
HARUN-UL-RASHID,
Judge.
bkn/-