IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1410 of 2008()
1. KARHYANI AMMA, ERANJANVAYAIL HOUSE,
... Petitioner
Vs
1. THE SPECIAL TAHSILODAR,
... Respondent
For Petitioner :SRI.JACOB ABRAHAM
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.T.SANKARAN
Dated :14/10/2008
O R D E R
KURIAN JOSEPH & K.T.SANKARAN, JJ.
----------------------------------------------
L.A.A. Nos.1410, 1412 & 1605 of 2008
----------------------------------------------
Dated 14th October, 2008.
J U D G M E N T
Kurian Joseph, J.
C.M.Application No.1467/08 in LAA 1410/08 : Delay condoned.
These are appeals filed by the claimants, aggrieved by
the fixation of land value by the reference court, Sub Court,
Kozhikode. The acquisition is for the purpose of construction of
Calicut byepass. The properties are situated in Vengeri village. It
is seen that in respect of the adjacent property situated in the
same village, this court has fixed the land value at Rs.18,000/-
per cent, by the judgment in LAA 427/01. Therefore, these
appeals are allowed, refixing the land value at Rs.18,000/- per
cent. The appellants shall also be entitled to all consequential
statutory benefits. The balance court fee shall be paid within a
week from today.
KURIAN JOSEPH, JUDGE.
K.T.SANKARAN, JUDGE.
tgs
KURIAN JOSEPH &
K.T.SANKARAN, JJ
———————————————-
L.A.A. Nos.1410, 1412 & 1605 of 2008
———————————————-
J U D G M E N T
Dated 14th October, 2008.