Kerala High Court
State Of Kerala vs Smt.Janaki on 20 September, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA App No. 399 of 2003()
1. STATE OF KERALA
... Petitioner
Vs
1. SMT.JANAKI, W/O.NEELAKANDAN,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.P.K.RAVISANKAR
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :20/09/2007
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
-----------------------------------------
L.A.A. NO. 399 OF 2003
-----------------------------------------
Dated this the 20th day of September, 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. 193/1999 on the file of Principal Sub Court, Kottayam.
Acquisition is for the purpose of Muvattupuzha Valley Irrigation
Project.
2. It is seen that the enhancement is only 60% over the
land value fixed by the Land Acquisition Officer. It is brought to
our notice that in several cases this Court has sustained such
fixation by granting enhancement at the rate of 60%. Therefore,
the appeal filed by the State is dismissed.
KURIAN JOSEPH
JUDGE
HARUN-UL-RASHID
JUDGE
smp
KURIAN JOSEPH &
HARUN-UL-RASHID, JJ.
L.A.A. NO. 399 OF 2003
J U D G M E N T
20.09.2007