IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1465 of 2008()
1. STATE OF KERALA REP.BY
... Petitioner
Vs
1. SIVARAMAN NAIR, AIYYARAPPALLIL,
... Respondent
2. THE MANAGING DIRECTOR, K.S.I.D.C.,
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.JOBY CYRIAC,SC,KSIDC.
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :22/08/2008
O R D E R
PIUS C. KURIAKOSE, J.
==============
L.A.A.Nos.1465 and 1473 of 2008
====================
Dated this the 22nd day of August, 2008.
J U D G M E N T
These appeals are filed by the Government against the
awards of the Land Acquisition Reference Court, Cherthala for
enhancement of the land value awarded by the Land Acquisition
Officer, at the rate of Rs.7,876/- per Are to Rs. 17,290/- per Are.
It is brought to my notice by Mr. Joby Syriac, counsel who
appears for the requisitioning authority in many other cases
before this court, that the rate of enhancement given by the
reference court for the categories of properties involved in these
two appeals has been confirmed even by the Supreme court. In
view of the above submission, these appeals will stand dismissed
in limine.
PIUS C. KURIAKOSE, JUDGE
bkn/-