IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1973 of 2008()
1. STATE OF KERALA, REP. BY THE DISTRICT
... Petitioner
2. SECRETARY, TRIDA,
Vs
1. G.KUMARI THANKAM ,TC.31/545, SREE
... Respondent
2. SECRETARY, TRIDA,THIRUVANANTHAPURAM
For Petitioner :ADDL.ADVOCATE GENERAL
For Respondent :SRI.K.A.JALEEL, SC., TRIDA
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :30/07/2010
O R D E R
PIUS C. KURIAKOSE & M.L.JOSEPH FRANCIS JJ.,
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
L.A.A. No. 1973 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 30th day of July, 2010.
JUDGMENT
Pius C. Kuriakose J.,
The issue raised in this appeal filed by the Government is
covered in favour of the Government by our common judgment in
L.A.A. No. 2413 of 2008 series, delivered today.
2. In view of that judgment, we allow this appeal and refix
the market value of the land at Rs.14 lakhs per Are.
3. The Appeal is allowed as above. The claimants will be
entitled for statutory benefits admissible under Sections 23(2), 23
(1A) and 28 of the Land Acquisition Act. It is clarified that the
statutory interest under Section 28 at the rate of 9% during the first
year is payable only from the date of dispossession. Parties are
directed to suffer their respective costs in this appeal.
PIUS C. KURIAKOSE, JUDGE
M. L. JOSEPH FRANCIS, JUDGE
dl/