IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1193 of 2009()
1. STATE OF KERALA REP.BY THE
... Petitioner
Vs
1. EMMANUEL, S/O.CHACKO, ELAPPURATHU,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :08/10/2009
O R D E R
PIUS C. KURIAKOSE &
K. SURENDRA MOHAN, JJ.
------------------------------------------------
L. A. A. No.1193 of 2009
------------------------------------------------
Dated this the 8th day of October, 2009
JUDGMENT
Pius C. Kuriakose, J
This appeal pertains to acquisition of land in
Kothanalloor village pursuant to section 4(1)
notification published on 01/10/02. The Land
Acquisition Officer awarded land value at the rate of
Rs.10,237/- per Are. Under the impugned judgment,
this Court enhanced the same to Rs.16,379/- per Are.
Thus, granted enhancement of 60%.
Having gone through the impugned judgment,
we are of the view that it is more or less the correct
market value of the property at the relevant time
which has been arrived at by the learned Subordinate
L. A. A. No.1193 of 2009 -2-
Judge. The appeal will stand dismissed. No costs.
PIUS C. KURIAKOSE
JUDGE
K. SURENDRA MOHAN
JUDGE
kns/-