High Court Kerala High Court

Karthiyani vs State Of Kerala on 13 December, 2007

Kerala High Court
Karthiyani vs State Of Kerala on 13 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA App No. 1265 of 2000(A)



1. KARTHIYANI
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.T.K.KOSHY

                For Respondent  : No Appearance

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

 Dated :13/12/2007

 O R D E R
       KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
           ----------------------------------------------
                 L.A.A.No.1265 OF 2000
           ----------------------------------------------
               Dated 13th December, 2007.

                       J U D G M E N T

Kurian Joseph, J.

Government Pleader takes notice.

2. This is an appeal directed against the judgment

and decree in LAR 211/95 on the file of the Sub Court, North

Paravur. The acquisition is for the purpose of 220 KV Sub

Station at Brahmapuram. It is brought to our notice that in

connected matters, this court has sustained the land value

at the rate of Rs.1,952/- per Are, for category 11. The

property in this case is under category 11. Therefore, this

appeal is allowed, holding that the appellants shall be

entitled to have the land value fixed at Rs.1,952/- per Are.

The amount already deposited shall be duly adjusted.

Needless to say that the appellants will be entitled to all the

consequential benefits, including interest on solatium. In

LAA NO.1265/2000 2

view of the judgment of this court in LAA 485/97 and

connected cases, the date of Section 4(1) notification shall

be taken as 18.7.1989, for the purpose of the statutory

benefits.

KURIAN JOSEPH, JUDGE.

HARUN-UL-RASHID, JUDGE.

tgs

KURIAN JOSEPH &

HARUN-UL-RASHID, JJ

———————————————-

L.A.A. NO.1265 OF 2000

———————————————-

J U D G M E N T

Dated 13th December, 2007.