IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 713 of 2006()
1. STATE OF KERALA, REPRESENTED BY
... Petitioner
Vs
1. SARASWATHI VASANTHA, CANAL PURAMBOKE,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :05/10/2009
O R D E R
PIUS C. KURIAKOSE & K.SURENDRA MOHAN, JJ.
------------------------------------------------------------
LAA. No. 713 of 2006
-----------------------------------------------
Dated this the 5th day of October, 2009
J U D G M E N T
Pius C. Kuriakose, J.
With reference to the order dated 30-9-2009 Smt.Latha
T.Thankappan, senior Govt. Pleader submits that this Court by
judgment in LAA. No. 108 of 2006 has approved enhancement of
value by 80% over what was awarded by the L.A. Officer in earlier
acquisition pursuant to the notification published in 1990. She
submitted that the value of Rs.35,699/- per Are has been re-fixed at
Rs.66400/- per Are. We are of the view that on the basis of that
judgment itself the present enhancement from Rs.29,617/- to
Rs.55020/- in this acquisition pursuant to a notification after 4 years
can be approved. After all, the property was in Muttathara Village
and within the area of the Thiruvanamthapuram Corporation. Appeal
is dismissed without any order as to costs.
PIUS C.KURIAKOSE, JUDGE
K.SURENDRA MOHAN, JUDGE
ksv/-