IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 720 of 2003(D)
1. STATE OF KERALA
... Petitioner
Vs
1. MATHEW JOHN, CHERUTHITTAYIL VEETTIL,
... Respondent
2. THE DEPUTY GENERAL MANAGER, N.T.P.C.LTD.
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.V.J.JOSEPH
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :14/08/2009
O R D E R
PIUS C. KURIAKOSE & K.SURENDRA MOHAN, JJ.
------------------------------------------------------------------------------------
L.A.A.NO: 720 OF 2003
-----------------------------------------------------------------------------------
Dated this the 14th August, 2009.
JUDGMENT
PIUS C. KURIAKOSE, J.
Though claimant has been served with notice he has not
entered appearance before this Court to resist this appeal.
2. We have heard submissions of learned Sr. Govt. Pleader
Shri. V.T.K.Mohanan and Mr. V.J.Joseph, standing counsel for the
requisitioning authority.
3. Appeal pertains to acquisition of land for the purpose of
construction of staff quarters for NTPC of Chingoli Village. The
Land Acquisition Officer awarded land value at the rate of
Rs.7,500/- per Are for dry land and Rs.2,400/- per Are for wet land.
Under the impugned judgment Reference Court enhanced the same
at the rate of Rs.16,875/- for dry land and Rs.4,500/- per Are for
wet land. The percentage of increase in both the dry and wet lands
L.A.A.720/2003 2
is just and reasonable. We do not find any reason for interference
on what was awarded by the Reference Court. Appeal stands
dismissed. But in the circumstances without any order as to costs.
PIUS C. KURIAKOSE
Judge
K. SURENDRA MOHAN
Judge
jj
PIUS C. KURIAKOSE &
K. SURENDRA MOHAN, JJ.
———————————–
L.A.A.NO: 720 OF 2003
———————————–
JUDGMENT
Dated: 14th August, 2009.