IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 772 of 2010()
1. KOMATH RAVEENDRAN , S/O.KORAN,
... Petitioner
Vs
1. SPECIAL TAHSILDAR, KANNUR AIR PORT,
... Respondent
For Petitioner :SRI.K.V.PAVITHRAN
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :14/07/2010
O R D E R
PIUS C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
------------------------
L.A.A.No. 772 OF 2010
------------------------
Dated this the 14th day of July, 2010
JUDGMENT
Pius C.Kuriakose, J.
As directed by us, Smt.Latha T.Thankappan, learned senior
Government Pleader has taken notice for the respondent. We
have heard the submissions of Sri.K.V.Pavithran, learned counsel
for the appellant and those of the Government Pleader. We have
gone through the impugned judgment. We notice our own
judgment in L.A.A. No. 1634 of 2008, under which we have
refixed the value of land acquired for the same purpose pursuant
to the same notification for which the Land Acquisition Officer had
granted value at the rate of Rs.682/- per cent, at Rs.3,000/- per
cent. We do not find any reason as to why the refixation, which
have done under the judgment in L.A.A. No.1634/2008, should
not be extended in this case.
Hence we allow this appeal to the extent of refixing the
market value of land under acquisition at Rs.3,000/- per cent.
The appellant will be entitled for all statutory benefits admissible
under Section 23(2), 23(1A) and Section 28 of the Act on the
L.A.A. .No.772/2010. 2
total enhanced compensation to which he becomes eligible by
virtue of this judgment. The Registry will issue decree copy to
the appellant only upon ensuring that the entire balance court fee
is remitted.
PIUS C.KURIAKOSE,JUDGE
C.K.ABDUL REHIM , JUDGE
dpk