Kerala High Court
State Of Kerala Rep. By The … vs Madhusoodanababu on 30 July, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 2335 of 2008(C)
1. STATE OF KERALA REP. BY THE DISTRICT
... Petitioner
Vs
1. MADHUSOODANABABU, S/O.GOWTHAMADAS,
... Respondent
2. THE SECRETARY, TRIDA, THIRUVANANTHAPURAM
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.K.A.JALEEL, SC., TRIDA
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :30/07/2010
O R D E R
PIUS C. KURIAKOSE & M.L.JOSEPH FRANCIS JJ.,
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
L.A.A. No. 2335 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 30th day of July, 2010.
JUDGMENT
Pius C. Kuriakose J.,
The issue raised by the Government in this appeal is covered
in favour of the Government by the common judgment in L.A.A.
No. 2413 of 2008 series. Following the judgment we allow the
appeal and revise the market value of the land at Rs.14,00,000/- per
Are.
2. The respondents however will be entitled to statutory
benefits admissible under Section 23(2), 23(1A) and 28 of the Land
Acquisition Act. However the interest under Section 28 will be
calculated from the date of dispossession and not from the date of
award. Parties are directed to suffer their respective cost.
PIUS C. KURIAKOSE, JUDGE
M. L. JOSEPH FRANCIS, JUDGE.
dl/