High Court Kerala High Court

M.Chandran vs The Special Tahsildar (La) Nh.Ii on 19 March, 2008

Kerala High Court
M.Chandran vs The Special Tahsildar (La) Nh.Ii on 19 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA App No. 469 of 2002()


1. M.CHANDRAN,MINI NIVAS,P.O.VENGERI
                      ...  Petitioner

                        Vs



1. THE SPECIAL TAHSILDAR (LA) NH.II,
                       ...       Respondent

                For Petitioner  :SRI.M.C.SEN

                For Respondent  :GOVERNMENT PLEADER

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

 Dated :19/03/2008

 O R D E R
          KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
              -----------------------------------------
                    L.A.A.No.469 OF 2002
              -----------------------------------------
           Dated this the 19th day of March, 2008.


                        J U D G M E N T

Kurian Joseph, J.

The scope of the appeal is limited only to interest on

solatium. In view of the settled position as clarified by this court

in Sankaranezhuthassan v. State of Kerala (2007(4) KLT

492), the appeal is partly allowed holding that the

appellant/claimant shall be entitled for interest on solatium with

effect from 19.9.2001.

Accordingly, land acquisition appeal is allowed.

KURIAN JOSEPH, JUDGE

HARUN-UL-RASHID, JUDGE

ps

KURIAN JOSEPH & HARUN-UL-RASHID, JJ.

—————————————-

L.A.A.No.469 OF 2002

—————————————–

J U D G M E N T

19th day of March, 2008.