High Court Kerala High Court

Joseph vs State Of Kerala on 20 September, 2007

Kerala High Court
Joseph vs State Of Kerala on 20 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA App No. 212 of 2002()


1. JOSEPH S/O. CHACKO, PAZHAYIDATH HOUSE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY DISTRICT
                       ...       Respondent

                For Petitioner  :SMT.SANTHAMMA ISSAC

                For Respondent  : No Appearance

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

 Dated :20/09/2007

 O R D E R
          KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
              ----------------------------------------------
             L.A.A. Nos.212, 213 & 258 OF 2002
              ----------------------------------------------
                 Dated 20th September, 2007.

                          J U D G M E N T

Kurian Joseph, J.

The claimants in L.A.R.Nos.90, 91 and 92 of 1998 on

the file of the Sub Court, Moovattupuzha are before this Court

seeking enhancement of land value. The acquisition is for the

purpose of Moovattupuzha Valley Irrigation Project. It is seen that

in exactly similar situations, this Court has fixed the land value at

Rs.11,700/- per Are, by the judgment in L.A.A.260/02. Therefore,

we hold that the appellants/claimants in these cases also will be

entitled to refixation of the market value at the rate of

Rs.11,700/- per Are and all the consequential and eligible

statutory benefits, including interest on solatium. The decree and

judgment will stand modified to the above extent.

The appeals are allowed as above.

KURIAN JOSEPH, JUDGE.

HARUN-UL-RASHID, JUDGE.

tgs

OP NO. 2

KURIAN JOSEPH &

HARUN-UL-RASHID, JJ

———————————————-
L.A.A. Nos.212, 213 & 258 OF 2002

———————————————-

J U D G M E N T

Dated 20th September, 2007.

OP NO. 3