Kerala High Court
State Of Kerala vs Jalaja on 25 August, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 23 of 2008()
1. STATE OF KERALA.
... Petitioner
Vs
1. JALAJA, DIVYA NIVAS,
... Respondent
2. R.VELAYUDHAN, KANNASSAN VEEDU,
3. J.PURUSHOTHAMAN NAIR,
4. SAROJINI, W/O.VELAYUDHAN,
5. LIMALA, D/O.VELAYUDHAN,
6. AJAYAKUMAR, S/O.VELAYUDHAN,
7. LEEJA, D/O. VELAYUDHAN,
8. DEPUTY CHIEF ENGINEER,
9. ANIL KUMAR, S/O.VELAYUDHAN, DO. DO.
10. ANEESH KUMAR, S/O.VELAYUDHAN, DO. DO.
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.M.C.CHERIAN,SR.SC.,RAILWAYS
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :25/08/2009
O R D E R
PIUS C.KURIAKOSE &
K.SURENDRA MOHAN, JJ.
-------------------------------------------
L.A.Appeal No.23 of 2008
-------------------------------------------
Dated this the 25th day of August, 2009
JUDGMENT
Pius C.Kuriakose,J.
Service of notice on the respondent is not yet
completed. But on going through the impugned judgment,
we are of the view that the enhancement granted under
the same which is at 141% over the rate granted by the
Land Acquisition Officer, is quite reasonable and justified
by the evidence on record. The appeal accordingly will
stand dismissed. No cost.
PIUS C.KURIAKOSE,
JUDGE
K.SURENDRA MOHAN,
JUDGE
css/