IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 644 of 2005()
1. RADHAMANI, POWER OF ATTORNEY HOLDER
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE MANAGING DIRECTOR, ROADS AND
For Petitioner :SRI.K.R.MOHANAN
For Respondent :SRI.KURIAN GEORGE KANNANTHANAM,SC,RBDCK
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :18/12/2008
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
-----------------------------------------
L.A.A.Nos.644 & 793 of 2005
-----------------------------------------
Dated this the 18th day of December, 2008
JUDGMENT
Kurian Joseph,J.
These are appeals filed by the claimants aggrieved by the
fixation of land value by the reference court, namely, Sub Court,
Ernakulam. The acquisition is for the purpose of Railway over bridge
at Ponnurunni. It is seen that in a connected appeal,
L.A.A.No.1474/2005, this court has fixed the land value at
Rs.1,85,000/- per cent. It is submitted by learned counsel appearing
for the claimants that the property acquired in their cases belong to A
category as in the case of the claimant in L.A.A.No.1474/2005.
Therefore, we partly allow these appeals. The judgment and decree
are partly modified. The appellant shall be entitled to fixation of land
value at Rs.1,85,000/- per cent along with all eligible statutory
benefits.
(KURIAN JOSEPH, JUDGE)
(HARUN-UL-RASHID, JUDGE)
ahg.
KURIAN JOSEPH &
HARUN-UL-RASHID, JJ.
—————————
L.A.A.Nos.644 & 793 of 2005
—————————-
JUDGMENT
18th December, 2008