IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 659 of 2007(D)
1. STATE OF KERALA,
... Petitioner
2. THE GENERAL MANAGER,
3. THE DISTRICT COLLECTOR,THRISSUR.
Vs
1. SAROJINI AMMA,W/O.THAZHATHU
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.P.V.CHANDRA MOHAN
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.No. 659 OF 2007
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 30th day of June, 2009
JUDGMENT
Pius.C.Kuriakose, J.
Enhancement granted in this case which pertains 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 31-12-1999 is from Rs. 3410/- per Are to Rs. 5633.88/- 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.