IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 614 of 2009()
1. STATE OF KERALA.
... Petitioner
Vs
1. KOODAKKAL MAVILA OMANA AMMA,
... Respondent
For Petitioner :ADDL.ADVOCATE GENERAL
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :17/06/2009
O R D E R
PIUS.C.KURIAKOSE & P.Q.BARKATH ALI, JJ.
------------------------
L.A.A.No.614 OF 2009
------------------------
Dated this the 17th day of June, 2009
JUDGMENT
Pius C.Kuriakose, J.
We do not find any ground to admit this appeal, which
pertains to acquisition of land in Keezhallur village for the
purpose of Kannur Airport pursuant to Section 4(1) notification
published on 15/5/1998. The land acquisition officer awarded
land value at the rate of Rs.682.18 per cent, which was
enhanced by the reference court at Rs.3000/- per cent on the
basis of evidence, particularly Ext.A1 judgment and Exts.X1 and
X2 commissioners’ reports. Interestingly, there was no counter
evidence at all on the side of the respondent Government. It is
brought to our notice that this court in L.A.A. No.1634/2008 has
approved the enhancement at the same rate for identical
properties.
This appeal will stand dismissed.
PIUS.C.KURIAKOSE,JUDGE
P.Q.BARKATH ALI, JUDGE
dpk