High Court Kerala High Court

State Of Kerala Represented By The vs Kamalakshmy Amma on 11 June, 2009

Kerala High Court
State Of Kerala Represented By The vs Kamalakshmy Amma on 11 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 962 of 2008(A)


1. STATE OF KERALA REPRESENTED BY THE
                      ...  Petitioner

                        Vs



1. KAMALAKSHMY AMMA, PUTHENVEETTIL,
                       ...       Respondent

2. THE MANAGING DIRECTOR, K.S.I.D.C.,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.JOBY CYRIAC, SC, KSIDC

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :11/06/2009

 O R D E R
               PIUS C. KURIAKOSE &
               P. Q. BARKATH ALI, JJ.
           ------------------------------------------------
                  L. A. A. No.962 of 2008
           ------------------------------------------------
            Dated this the 11th day of June, 2009

                          JUDGMENT

Pius C. Kuriakose, J

We see no ground to admit this appeal which

pertains to acquisition of land for the purpose of

Section 4(1) notification published on 24/01/97 for the

purpose of establishment of an Industrial Growth

Centre by KSIDC at Pallippuram, Cherthala. The Land

Acquisition Officer awarded land value at Rs.7,876/-

per Are. It was enhanced by the Reference Court at

Rs.17,290/- per Are. It is noticed that this Court as

well as the Supreme Court has approved enhancement

at the above rates in other cases pursuant to the same

L. A. A. No.962 of 2008 -2-

notification and for the same purpose.

This appeal will stand dismissed in limine.

PIUS C. KURIAKOSE
JUDGE

P. Q. BARKATH ALI
JUDGE
kns/-