High Court Kerala High Court

Airport Director vs Tharepara Saidalavi on 3 August, 2010

Kerala High Court
Airport Director vs Tharepara Saidalavi on 3 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 865 of 2006()


1. AIRPORT DIRECTOR,
                      ...  Petitioner

                        Vs



1. THAREPARA SAIDALAVI, S/O. MUHAMMED,
                       ...       Respondent

2. THE DISTRICT COLLECTOR,

                For Petitioner  :SRI.N.N.SUGUNAPALAN, SC, CALICUT AIRPOR

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :03/08/2010

 O R D E R
            PIUS C. KURIAKOSE & C.K. ABDUL RAHIM, JJ.
           = = = = = = = = = = = = = = = = = = = = = = = =
                            L.A.A. NO. 865/2006
                            = = = = = = = = = =
            DATED THIS, THE 3RD DAY OF AUGUST, 2010.

                               J U D G M E N T

Pius C. Kuriakose, J.

This appeal is preferred by the requisitioning authority, the Airport

Director, Calicut Airport. The case is in respect of acquisition of land in

Nediyirippu Village of Malappuram District, for extension of run way of

the Calicut Airport. The acquisition was pursuant to Section 4(1)

notification published on 21.3.1994. The Land Acquisition Officer

awarded land value at the rate of Rs.4,735/- per cent. Reference court,

under the impugned judgment re-fixed the same at Rs. 12,500/- per Cent.

We have noticed our own common judgment in L.A.A. 911/2000 and

connected cases. According to us, the issue raised by the requisitioning

authority in this appeal is covered in favour of the appellant by that

judgment. Following the aforesaid judgment, we re-fix the land value at

Rs. 7,500/- per Cent.

2. The appeal is allowed. The claimants are entitled to statutory

benefits on the re-fixed total compensation by virtue of this re-fixation.

PIUS C. KURIAKOSE,
(JUDGE)

C.K. ABDUL RAHIM,
(JUDGE)

knc/-