IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1376 of 2008(D)
1. STATE OF KERALA, REPRESENTED BY
... Petitioner
Vs
1. OMANA GEORGE CHRISTOPHER,
... Respondent
2. THOMAS GEORGE,
3. ABRAHAM P.GEORGE,
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.ISSAC NINAN
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :05/06/2009
O R D E R
PIUS.C.KURIAKOSE & P.Q.BARKATH ALI, JJ.
- - - - - - - - - - - - - - - - - - - - -
L.A.A.No. 1376 OF 2008
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 5th day of June, 2009
JUDGMENT
Pius.C.Kuriakose, J.
We are not inclined to admit this appeal which pertains to acquisition
of land in Kawdiar village for the purpose of widening of road from
Kesavadasapuram to P.M.G. Reach II. The relevant Section 4(1)
notification was published on 28-4-1999. The land acquisition officer
awarded land value at the rate of Rs.318416/- per Are which under the
impugned judgment was enhanced by the reference court to Rs. 6,10,493/-
per Are. It is noticed by us that in identical cases, this court has approved
the above rate of enhancement granted by the reference court. See judgment
in L.A.A.No.1316/07 and 1317/07. This appeal will stand dismissed in
limine.
PIUS.C.KURIAKOSE
JUDGE
P.Q.BARKATH ALI
JUDGE
sv.
sv.