IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 686 of 2009()
1. STATE OF KERALA, REP. BY THE
... Petitioner
2. THE EXECUTIVE ENGINEER,
Vs
1. SNEHAPRABHA, D/O. SUJATHA DEVI,
... Respondent
For Petitioner :ADDL.ADVOCATE GENERAL
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :26/06/2009
O R D E R
PIUS C. KURIAKOSE & P.Q. BARKATH ALI, JJ.
-----------------------------------------------
LAA. No. 686 OF 2009
-----------------------------------------------
Dated this the 26th day of June, 2009
J U D G M E N T
Pius C.Kuriakose, J.
We are not inclined to admit this appeal which pertains
to acquisition of land in Kowdiar Village for the purpose of
widening of National Highway from Kesavadasapuram to
P.M.G. Reach II pursuant to section 4(1) notification
published on 28-4-1999. The land acquisition officer
awarded land value at the rate of Rs.3,18,416/- per Are
which under the impugned judgment enhanced to
Rs.6,10,493/-. It is fairly conceded by the learned Govt.
Pleader that the enhancement at the same rate granted by
the learned Sub Judge in cases pertaining to identical
properties has been approved by this Court. The appeal will
stand dismissed in limine.
(PIUS C.KURIAKOSE, JUDGE)
(P.Q.BARKATH ALI, JUDGE)
ksv/-