High Court Kerala High Court

State Of Kerala vs Achamma on 26 September, 2008

Kerala High Court
State Of Kerala vs Achamma on 26 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1744 of 2008()


1. STATE OF KERALA
                      ...  Petitioner

                        Vs



1. ACHAMMA, W/O.JOSE, KARIYIL PALLIPPURAM
                       ...       Respondent

2. MANAGING DIRECTOR, KSIDC,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :26/09/2008

 O R D E R
                      PIUS.C.KURIAKOSE,J.
                       ------------------------
                     L.A.A.No.1744 OF 2008
                       ------------------------
           Dated this the 26th day of September, 2008

                            JUDGMENT

This appeal filed by the Government pertains to the

acquisition of land in Pallippuram Village for the establishment

of Industrial Growth Centre by the KSIDC pursuant to a

notification under Section 4 (1) dated 24/1/1997. As against

the award at the rate of Rs.7876/- per Are of the land acquisition

officer, the court below enhanced the land value to Rs.17,290/-

per Are. It is brought to my notice that enhancement at the

above rate by the reference court was approved by this court and

also by the Supreme Court in other cases.

Under the above circumstances, I do not find any warrant

for admitting this appeal. The appeal will stand dismissed in

limine.

(PIUS.C.KURIAKOSE,JUDGE)
dpk