High Court Kerala High Court

J. Premeelakumari vs State Of Kreala on 25 January, 2010

Kerala High Court
J. Premeelakumari vs State Of Kreala on 25 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 324 of 2008()


1. J. PREMEELAKUMARI, D/O. JANAKI AMMA,
                      ...  Petitioner

                        Vs



1. STATE OF KREALA,
                       ...       Respondent

2. THE MANAGING DIRECTOR,

                For Petitioner  :SRI.GOPAKUMAR R.THALIYAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :25/01/2010

 O R D E R
          PIUS C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
                      ------------------------
                 L.A.A.Nos. 122 & 324 OF 2008
                      ------------------------

           Dated this the 25 day of January, 2010
                               th




                           JUDGMENT

Pius C.Kuriakose, J.

The claimants are in appeal. Their properties in Pettah

village were acquired pursuant to Section 4 (1) notification

published on 4/2/1999 for the purpose of Thiruvananthapuram

International Airport. The Land Acquisition Officer awarded land

value at the rate of Rs.74,105/- per Are. The Reference Court

under the impugned judgment in L.A.A.No.122/2008 refixed the

same at Rs.85,000/- per Are. But, in LAA No.324/2008 it was

refixed at Rs.1,00,000/- per Are. Being aggrieved, the appeals

are filed.

2. Having regard to the submissions of Sri.Thaliyal

R.Gopakumar, learned counsel for the appellants and those of

Sri.Basant Balaji, learned senior Government Pleader and having

taken into account the common judgment of this court in L.A.A.

No.797/2007 and connected cases, we are of the view that

there is justification for refixing the market value of the land

LAA.Nos.122 & 324/2008 2

under acquisition at Rs.1,41,000/- per Are. Accordingly, we

allow the appeals and refix the value of land under acquisition at

Rs.1,41,000/- per Are.

The appeals stand allowed to the above extent.

PIUS C.KURIAKOSE,JUDGE

C.K.ABDUL REHIM , JUDGE
dpk