IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 25 of 2007()
1. THE STATE OF KERALA.
... Petitioner
Vs
1. SAJU CHACKO, MENACHERY,
... Respondent
For Petitioner :ADDL.ADVOCATE GENERAL
For Respondent :SRI.VINOD RAVINDRANATH
The Hon'ble MR. Justice V.RAMKUMAR
Dated :23/06/2009
O R D E R
V. RAMKUMAR , J.
==========================
L.A.A.No. 25 of 2007
==========================
Dated this the 23rd day of June, 2009.
JUDGMENT
An extent of 0.05 Ares of land comprised in survey No.
413/114-142 of Angamaly village in Alwaye Taluk along with
other parcels of land was compulsorily acquired by the State for
the widening of National High Way-47 from Alwaye to Angamaly.
The notification under Section 4(1) of the Land Acquisition Act
was published on 27.07.2000. The award was passed on
27.08.2001. The land was taken possession of on 21.07.2001.
The Land Acquisition Officer fixed the land value at Rs.2,41,954/-
per Are. On a reference at the instance of the claimant, the court
below fixed the land value at Rs.4,23,420/- per Are by relying on
Ext.A1 judgment dated 30.09.2003 passed by that court in L.A.R.
No. 149 of 2001 and connected cases concerning lands acquired
for the very same purpose. In as much as the State has not filed
any appeal against Ext.A1 common judgment in L.A.R. No. 149 of
2001 and connected cases, the basis for the present award
passed by the court below stands confirmed. I, therefore, do not
L.A.A.No. 25/2007 : 2 :
find any good ground for interference with the enhancement
given by the court below. This appeal is, accordingly, dismissed
in limine.
Dated this the 23rd day of June, 2009.
V. RAMKUMAR, JUDGE.
rv