IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1070 of 2003()
1. AIRPORT DIRECTOR
... Petitioner
Vs
1. CHAKKIPARAMBAN MARIYUMMA
... Respondent
For Petitioner :SRI.N.N.SUGUNAPALAN, SC, CALICUT AIRPOR
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice N.K.BALAKRISHNAN
Dated :17/01/2011
O R D E R
PIUS C. KURIAKOSE & N.K.BALAKRISHNAN, JJ.
---------------------------------------------------------
LAA. No. 1070 of 2003
-----------------------------------------------
Dated this the 17th day of January, 2011
J U D G M E N T
Pius C.Kuriakose, J.
Service is completed and there is no appearance for the
claimant respondent. We notice the common judgment of this
Court in LAA. No. 911/03 and connected cases pertaining to
acquisition for the same purpose, pursuant to the same
notification. The property under acquisition in this case is
included in Tak No. V. By that common judgment the value of
lands included in Tak No. V refixed at Rs.10,500/- per cent.
Accordingly we allow this appeal and refix the value of land under
acquisition at Rs.10,500/- per cent. The claimants will be
entitled to all statutory benefits on the refixed compensation.
The parties are directed to suffer their respective costs in this
appeal.
(PIUS C.KURIAKOSE, JUDGE)
(N.K. BALAKRISHNAN, JUDGE)
ksv/-
PIUS C.KURIAKOSE &
N.K.BALAKRISHNAN, JJ.
LAA. No. 1070 of 2003
JUDGMENT
17th January, 2011