High Court Kerala High Court

State Of Kerala vs K.V.Mammed Koya on 17 December, 2007

Kerala High Court
State Of Kerala vs K.V.Mammed Koya on 17 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA App No. 447 of 2007()


1. STATE OF KERALA, REPRESENTED BY
                      ...  Petitioner

                        Vs



1. K.V.MAMMED KOYA, S/O.AHAMMED KOYA,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.T.A.RAMADASAN

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

 Dated :17/12/2007

 O R D E R
           KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
               -----------------------------------------
                L.A.A. NOs. 447, 622, 696, 1024,
                     1182 & 1231 OF 2007
               -----------------------------------------
         Dated this the 17th day of December, 2007.


                         J U D G M E N T

Kurian Joseph, J.

These are appeals filed by the State aggrieved by the

fixation of land value by the reference court. Acquisition pertains

to Kannur Airport. The reference court fixed the land value at the

rate of Rs.3,250/- per cent. It is brought to our notice that this

Court has sustained such fixation, since Land Acquisition Officer

himself had granted land value at the rate of Rs.2,200/- per cent.

Therefore, these appeals are dismissed.

KURIAN JOSEPH
JUDGE

HARUN-UL-RASHID
JUDGE

smp

KURIAN JOSEPH &
HARUN-UL-RASHID, JJ.

L.A.A. NOs. 447, 622, 696,
1024, 1182 & 1231 OF 2007

J U D G M E N T

17.12.2007