High Court Kerala High Court

State Of Kerala vs Devaki Amma on 28 September, 2007

Kerala High Court
State Of Kerala vs Devaki Amma on 28 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA App No. 996 of 2004(D)


1. STATE OF KERALA
                      ...  Petitioner

                        Vs



1. DEVAKI AMMA, SANTHAKUMARI AMMA,
                       ...       Respondent

2. SANTHAKUMARI AMMA,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.RAJEEV V.KURUP

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :28/09/2007

 O R D E R
          KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
               ----------------------------------------------
                       L.A.A.No.996 of 2004
               ----------------------------------------------
                  Dated 28th 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. 162/2002 on the file of Sub Court, Kottayam. The

acquisition is for the purpose of Muvattupuzha Valley Irrigation

Project.

2. It is seen that the enhancement is only 60% over

the land value fixed by the Land Acquisition Officer. It is brought

to our notice that in several cases this Court has sustained such

fixation by granting enhancement at the rate of 60%. Therefore,

this appeal is dismissed.

KURIAN JOSEPH, JUDGE.

HARUN-UL-RASHID, JUDGE.

tgs

KURIAN JOSEPH &

HARUN-UL-RASHID, JJ

———————————————-
L.A.A. NO. OF 200

———————————————-

J U D G M E N T

Dated 24th September, 2007.