High Court Kerala High Court

State Of Kerala vs Mathai John on 18 October, 2007

Kerala High Court
State Of Kerala vs Mathai John on 18 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA App No. 1920 of 2002()


1. STATE OF KERALA.
                      ...  Petitioner

                        Vs



1. MATHAI JOHN, MANJAYIL HOUSE,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.RAJEEV V.KURUP

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :18/10/2007

 O R D E R
          KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
              -----------------------------------------
                    L.A.A. NO. 1920 OF 2002
              -----------------------------------------
          Dated this the 18th day of October, 2007.


                        J U D G M E N T

Kurian Joseph, J.

This is an appeal filed against the judgment and decree in

L.A.R. No. 232/1999 on the file of the Additional Sub Court,

Kottayam. Acquisition is for the purpose of parallel road to M.C.

road from Kottayam to Gandhinagar IInd reach.

2. It is seen that the enhancement is only upto 60% of the

value fixed by the Land Acquisition Officer. It is brought to our

notice that in several cases this Court has sustained such land

value. Therefore, this appeal is dismissed.

KURIAN JOSEPH
JUDGE

HARUN-UL-RASHID
JUDGE

smp

2

KURIAN JOSEPH &
HARUN-UL-RASHID, JJ.

L.A.A. NO. 1920 OF 2002

J U D G M E N T

18.10.2007