High Court Kerala High Court

State Of Kerala vs K.C.Chandramathy on 5 July, 2010

Kerala High Court
State Of Kerala vs K.C.Chandramathy on 5 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 508 of 2004()


1. STATE OF KERALA.
                      ...  Petitioner

                        Vs



1. K.C.CHANDRAMATHY, C/O.K.K.SAHADEVAN,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.AVM.SALAHUDIN

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :05/07/2010

 O R D E R
      KURIAN JOSEPH & T.R.RAMACHANDRAN NAIR,JJ.
              -----------------------------------------
   L.A.A.No.508 of 2004 & Cross Objection No.19/2006
   L.A.A.No.820 of 2005 & Cross Objection No.132/2005
              -----------------------------------------
             Dated this the 8th day of June, 2007

                            JUDGMENT

Kurian Joseph,J.

These appeals arise out of the common judgment in

L.A.R.Nos.170 and 171 of 2000 on the file of the Sub Court,

Kozhikode. Acquisition is for the purpose of Calicut Bye-Pass.

The relied on judgment is in L.A.R.No.479/1997. That judgment

has become final in view of the judgment of this court in

L.A.A.No.774/2006. The land value sustained therein is

Rs.60,000/- per cent for wet land. The land value awarded by

the reference court in these cases is only Rs.30,000/- per cent for

garden land and Rs.20,000/- per cent for wet land. Therefore,

the appeals filed by the State are dismissed.

2. In the cross objections the appellants/claimants limit

their claim to Rs.1,00,000/- each, as total compensation. Going

by the land value we have sustained in L.A.A.No.774/2006 and

since indisputably the claimants are entitled for the value claimed

by them, the cross objections are allowed. The cross

L.A.A.NO.508/2004
-:2:-

objectors/claimants will be entitled to the enhancement of

Rs.1,00,000/- each with all statutory benefits.

Sd/-

(KURIAN JOSEPH, JUDGE)

Sd/-

(T.R.RAMACHANDRAN NAIR, JUDGE)
ahg.

The judgment in L.A.A.508/2004 and Cross Objection 19/2006

and L.A.A.820/2005 and Cross Objection No.132/2005 dated

08/06/2007 is recalled vide order dated 30/07/2009 in R.P.268/2008

and R.P.323/2008 respectively.

Sd/- Registrar (Judicial)

KURIAN JOSEPH &
T.R.RAMACHANDRAN NAIR,JJ.

————————————-

L.A.A.No.508 of 2004 &
Cross Objection No.19/2006
L.A.A.No.820 of 2005 &
Cross Objection No.132/2005

————————————-

JUDGMENT

8th June, 2007