IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 300 of 2009(D)
1. STATE OF KERALA , REPRESENTED BY THE
... Petitioner
Vs
1. N.MANOJKUMAR, HOUSE NO.26 ,
... Respondent
2. THE MANAGING DIRECTOR,
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :20/03/2009
O R D E R
PIUS.C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
- - - - - - - - - - - - - - - - - - - - -
L.A.A.No. 300 OF 2009
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 20th day of March, 2009
JUDGMENT
Pius.C.Kuriakose, J.
We are not inclined to admit this appeal which pertains to
acquisition of land in Petta village for the explanation of International
Airport, Thiruvananthapura, The relevant Section 4(1) notification was
published on 04/02/1999. The land acquisition officer awarded land
value at the rate of Rs. 66,420/- per Are. The reference court on the
basis of evidence which came on record and relying particularly on
Ext.A1 judgment refixed the land value at Rs. 90,000/-.
We are made to understand that this court has in other cases
pertaining to acquisition in the same village for the same purpose
wherein the land acquisition officer fixed the land value at the rate of
Rs. 74,105/- per Are and the court had refixed the land value at
Rs. 1,11,150/- per Are approved such enhancement. Under the above
circumstances, we are of the view that there is no warrant for
interfering with the present enhancement from Rs. 66,420/- per Are to
LAA.No.300/09 2
Rs. 90,000/- The appeal will stand dismissed.
PIUS.C.KURIAKOSE
JUDGE
C.K.ABDUL REHIM
JUDGE
sv.
LAA.No.300/09 2