High Court Kerala High Court

The General Manager vs Mandonandi Balan on 31 October, 2008

Kerala High Court
The General Manager vs Mandonandi Balan on 31 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1532 of 2008()


1. THE GENERAL MANAGER,
                      ...  Petitioner

                        Vs



1. MANDONANDI BALAN, S/O. LATE THAIKANDI
                       ...       Respondent

2. GOVERNMENT OF KERALA, REP.BY

                For Petitioner  :SRI.D.KRISHNANKUTTY PILLAI

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :31/10/2008

 O R D E R
                         PIUS C. KURIAKOSE,J.
               - - - - - - - - - - - - - - - - - - - - - - - - -
                          L.A.A.No.1532 of 2008
                - - - - - - - - - - - - - - - - - - - - - - - - -
                        Dated: 31st October, 2008

                                JUDGMENT

Adv.Mr.C.P.Peethambaran enters appearance on behalf of the

1st respondent. Government Pleader enters appearance on behalf of

the 2nd respondent. Heard both sides. This appeal belongs to

acquisition of land in Kuthuparamba Village for the purpose of the

appellant-KSIDC. Relying on Ext.B1 basis document, the Land

Acquisition Officer fixed land value at the rate of Rs.3899/- per cent.

The court below on an evaluation of the entire evidence on record

would refix the land value at Rs.10,000/- per cent. I had occasion to

consider similar cases involving enhancement by the reference court

at the same rate. Under my common judgment in LAA Nos.1452/08,

1453/08 & 1455/08, I have refixed the land value at Rs.9000/- per

cent. Adopting the reasons stated in that common judgment, the land

value of the acquired properties in this case also will stand refixed at

Rs.9000/- per cent. The appeal will stand allowed to that extent. It is

made clear that the 1st respondent-claimant will be entitled for all

statutory benefits due under Sections 23(2), 23(1A) and 28 of the

Land Acquisition Act. The parties will suffer their costs through out.

srd                                     PIUS C.KURIAKOSE, JUDGE

W.P.C.No.    - 2 -