High Court Kerala High Court

State Of Kerala Rep.By The Special vs Koormanthara Radha on 5 August, 2010

Kerala High Court
State Of Kerala Rep.By The Special vs Koormanthara Radha on 5 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1106 of 2009()


1. STATE OF KERALA REP.BY THE SPECIAL
                      ...  Petitioner

                        Vs



1. KOORMANTHARA RADHA, W/O.LATE
                       ...       Respondent

2. KOORMANTHARA SINDHU, D/O. LATE

3. KOORMANTHARA SANDHYA, D/O.LATE

4. KOORMANTHARA SWARGA, D/O. LATE

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.K.A.SALIL NARAYANAN

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

 Dated :05/08/2010

 O R D E R
                PIUS C. KURIAKOSE &
                C. K. ABDUL REHIM, JJ.
     ------------------------------------------------
               L. A. A. No.1106 of 2009
     ------------------------------------------------
       Dated this the 5th day of August, 2010

                       JUDGMENT

Pius C. Kuriakose, J

We are not inclined to entertain this appeal which

pertains to acquisition of land in Kadalundy village for the

purpose of the development of Feroke – Kadalundy Road

pursuant to Section 4(1) notification published on 19/12/91.

The Land Acquisition Officer awarded land value at the rate of

Rs.12,305.21/- per Are. The Reference Court re-fixed the

same at Rs.37,050/- per Are. We notice various other

judgments of this Court wherein the enhancement at the same

rate has been approved. The appeal is dismissed.

PIUS C. KURIAKOSE
JUDGE

C. K. ABDUL REHIM
JUDGE
kns/-