IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 914 of 2006()
1. STATE OF KERALA, REPRESENTED BY
... Petitioner
Vs
1. NISAM, NISAM MANZIL,
... Respondent
2. A. SHAJAN, DO.
3. INTERNATIONAL AIRPORT AUTHORITY,
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.PREMJIT NAGENDRAN
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :25/09/2009
O R D E R
PIUS C. KURIAKOSE &
K. SURENDRA MOHAN, JJ.
------------------------------------------------
L. A. A. No.914 of 2006
------------------------------------------------
Dated this the 25th day of September, 2009
JUDGMENT
Pius C. Kuriakose, J
We do not find any warrant for interference with
the judgment which is impugned in this appeal which
pertains to acquisition of land in Muttathare village for
the purpose of development of International Airport
pursuant to notification published in the year 1995.
The Land Acquisition Officer awarded land value at the
rate of Rs.49588/- per Are. Under the impugned
judgment, the same was enhanced to Rs.64465/- per
Are.
2. Having gone through the impugned judgment,
we feel that it is more or less, the correct market
L. A. A. No.914 of 2006 -2-
value of the property at the relevant time which has
been arrived at by the learned Subordinate Judge. It is
brought to our notice that enhancement at the same
rate in other cases has been approved by this Court.
For both these reasons, this appeal will stand
dismissed. No costs.
PIUS C. KURIAKOSE
JUDGE
K. SURENDRA MOHAN
JUDGE
kns/-