High Court Kerala High Court

Kochi International Airport … vs A.P.Valsalakumari on 4 February, 2008

Kerala High Court
Kochi International Airport … vs A.P.Valsalakumari on 4 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA App No. 291 of 2003()


1. KOCHI INTERNATIONAL AIRPORT SOCIETY,
                      ...  Petitioner

                        Vs



1. A.P.VALSALAKUMARI, AMBATTUVEEDU,
                       ...       Respondent

2. A.P.LATHA, AMBATTUVEEDU,

3. STATE OF KERALA,

                For Petitioner  :SRI.N.N.SUGUNAPALAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :04/02/2008

 O R D E R
            KURIAN JOSEPH &  HARUN-UL-RASHID,  JJ.

                  ----------------------------------------------

                         L.A.A.No.291  OF  2003

                  ----------------------------------------------

                       Dated 4th  February, 2008.


                               J U D G M E N T

Kurian Joseph, J.

C.M.P. No.942/2003 : Delay condoned.

This appeal is directed against the judgment and

decree in LAR 24/98 on the file of the Additional Sub Court, North

Paravur. Since there is no appearance for the

respondents/claimants, it is not necessary to issue any fresh

notice. It is submitted that the relied on judgment has already

been interfered by this court and the value has been reduced to

45%. Therefore, we set aside the judgment and decree under

appeal and refix the land value at 45% over and above the value

fixed by the Land Acquisition Officer. The respondents/claimants

shall also be entitled to all statutory benefits, including interest

on solatium.

C.M.P.No.943/02 : Dismissed.

KURIAN JOSEPH, JUDGE.

HARUN-UL-RASHID, JUDGE.

tgs

OP NO. 2

KURIAN JOSEPH &

HARUN-UL-RASHID, JJ

———————————————-

L.A.A. NO.291 OF 2003

———————————————-

J U D G M E N T

Dated 4th February, 2008.