IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1191 of 2009()
1. STATE OF KERALA REP. BY THE
... Petitioner
Vs
1. KUNNATHERI SIVANANDAN,
... Respondent
2. THE EXECUTIVE ENGINEER,
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.P.V.KUNHIKRISHNAN
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :28/06/2010
O R D E R
PIUS C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
------------------------------------------------------
L.A.A. Nos.1191, 1245 and 1320 of 2009
------------------------------------------------------
Dated this the 28th day of June, 2010
J U D G M E N T
———————-
Pius C.Kuriakose,J.
These three appeals are preferred by the
Government. They pertain to acquisition of wet lands in
Chevayur Village for the purpose of construction of Kozhikode
Bye-pass pursuant to Section 4(1) notification published on
9.12.1993. We have today by detailed judgment disposed of
LAA.No.774/2006 directed against the court award in
LAR.479/1997. Under that judgment we have re-fixed the
market value of the wet lands under acquisition at Rs.50,000/-
per cent. We notice that the rates awarded by the reference
court in these three appeal is below that rate. Hence we do
not find any warrant for interference at the instance of the
Government in these appeals. Hence we dismiss all these
appeals without any order as to costs.
PIUS C.KURIAKOSE, JUDGE.
C.K.ABDUL REHIM, JUDGE.
okb