IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 769 of 2008()
1. STATE OF KERALA REPRESENTED BY THE
... Petitioner
Vs
1. MURALEEDHARAN PILLAI, CHANGAYIL VEEDU,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :01/12/2009
O R D E R
M.N.KRISHNAN, J.
------------------------------------------
L.A.A. No. 769 OF 2008
------------------------------------------
Dated this the 1st day of December, 2009
JUDGMENT
This is an appeal preferred against the award of the Land
Acquisition Court, Kollam in L.A.R.259/1998. An area of 0.80
ares in Resurvey No.81/8 of Elampalloor Village was acquired
fixing the land value at Rs.631/- per Are. The Land Acquisition
Court by its award enhanced the land value by 60% i.e a sum of
379/- per Are. Considering the facts that the extent involved is
less than 2 cents, and enhancement is meagre I feel this appeal
need not be entertained and therefore the same is dismissed, but
making it clear that it shall not be a precedent in any other case,
disposed of accordingly.
M.N.KRISHNAN,
JUDGE
SS