High Court Kerala High Court

The Special Tahsildar (La) vs Smt.Bhavani Devi on 30 June, 2009

Kerala High Court
The Special Tahsildar (La) vs Smt.Bhavani Devi on 30 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1698 of 2007(D)


1. THE SPECIAL TAHSILDAR (LA),
                      ...  Petitioner
2. THE DISTRICT COLLECTOR, THRISSUR.
3. THE GENERAL MANAGER, DISTRICT

                        Vs



1. SMT.BHAVANI DEVI, D/O.THAYYIL
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SMT.S.KARTHIKA

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :30/06/2009

 O R D E R
          PIUS.C.KURIAKOSE & P.Q.BARKATH ALI, JJ.
                       - - - - - - - - - - - - - - - - - - - - -
                           L.A.A.Nos. 1698 OF 2007 &
                                   50, 410 OF 2008
                   - - - - - - - - - - - - - - - - - - - - - - - - - -
                     Dated this the 30th day of June, 2009

                                 JUDGMENT

Pius.C.Kuriakose, J.

Enhancement granted in these cases which pertain to acquisition of

land in Ayyanthole village for the purpose of establishment of Industrial

Development Plot at Puzhakkal Padom pursuant to Section 4(1) notification

published on 29-07-2000 is from Rs. 3710/- per Are to Rs. 5930/- per Are.

We have by our judgment in L.A.A.No.9/2007 approved the judgment

of the reference court fixing better market value for similar lands under

acquisition. This appeal accordingly will stand dismissed.

PIUS.C.KURIAKOSE
JUDGE

P.Q.BARKATH ALI
JUDGE

sv.