IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 228 of 2007()
1. STATE OF KERALA, REPRESENTED BY THE
... Petitioner
Vs
1. MAHESWARI AMMA SREELATHA,
... Respondent
2. NARAYANA PILLAI, S/O.VASUDEVAN NAIR,
3. ELECTRONICS TECHNO PARKS (KERALA)
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.K.S.MANU (PUNUKKONNOOR)
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :29/05/2009
O R D E R
PIUS.C.KURIAKOSE & P.Q.BARKATH ALI, JJ.
- - - - - - - - - - - - - - - - - - - - -
L.A.A.No.228 OF 2007
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 29th day of May, 2009
JUDGMENT
Pius.C.Kuriakose, J.
We do not find any reason to admit this appeal preferred by the
government. The acquisition was for the purpose of Electronics Techno
Park pursuant to a notification dated 5-4-1994. The land acquisition officer
included the property in category 8 and awarded land value of Rs. 15750/-
per Are. The reference court on the basis of the evidence which came on
record refixed the land value at Rs. 18900/- per Are. We have noticed in
L.A.A.No. 18, 93, 94 and 955 of 2008 and other cases that the reference
court has granted still higher land value for properties included in category
8 by the land acquisition officer.
Under the above circumstances, there is no warrant at all for
interfering with the impugned judgment. The appeal will stand dismissed.
PIUS.C.KURIAKOSE
JUDGE
P.Q.BARKATH ALI
JUDGE
sv.