IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA App No. 568 of 2005()
1. STATE OF KERALA.
... Petitioner
Vs
1. A.V.GEORGE, S/O.VARKEY,
... Respondent
2. MARY GEORGE, KULANGALIL HOUSE,
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.MATHEW PHILIP EDAPPALLIL
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :17/09/2007
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
-----------------------------------------
L.A.A. NO. 568 OF 2005
-----------------------------------------
Dated this the 17th day of September, 2007.
J U D G M E N T
Kurian Joseph, J.
This is an appeal filed against the judgment and decree in
L.A.R. No. 53/2001 on the file of Principal Sub Court, Kottayam.
Acquisition is for the purpose of Muvattupuzha Valley Irrigation
Project. Enhancement granted is only upto 60%. It is brought to
our notice that in several cases this Court has sustained the
enhancement upto 60% in respect of the same acquisition.
Therefore, this appeal is dismissed.
KURIAN JOSEPH
JUDGE
HARUN-UL-RASHID
JUDGE
smp
KURIAN JOSEPH &
HARUN-UL-RASHID, JJ.
L.A.A. NO. 568 OF 2005
J U D G M E N T
17.09.2007