IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 324 of 2008()
1. J. PREMEELAKUMARI, D/O. JANAKI AMMA,
... Petitioner
Vs
1. STATE OF KREALA,
... Respondent
2. THE MANAGING DIRECTOR,
For Petitioner :SRI.GOPAKUMAR R.THALIYAL
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :25/01/2010
O R D E R
PIUS C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
------------------------
L.A.A.Nos. 122 & 324 OF 2008
------------------------
Dated this the 25 day of January, 2010
th
JUDGMENT
Pius C.Kuriakose, J.
The claimants are in appeal. Their properties in Pettah
village were acquired pursuant to Section 4 (1) notification
published on 4/2/1999 for the purpose of Thiruvananthapuram
International Airport. The Land Acquisition Officer awarded land
value at the rate of Rs.74,105/- per Are. The Reference Court
under the impugned judgment in L.A.A.No.122/2008 refixed the
same at Rs.85,000/- per Are. But, in LAA No.324/2008 it was
refixed at Rs.1,00,000/- per Are. Being aggrieved, the appeals
are filed.
2. Having regard to the submissions of Sri.Thaliyal
R.Gopakumar, learned counsel for the appellants and those of
Sri.Basant Balaji, learned senior Government Pleader and having
taken into account the common judgment of this court in L.A.A.
No.797/2007 and connected cases, we are of the view that
there is justification for refixing the market value of the land
LAA.Nos.122 & 324/2008 2
under acquisition at Rs.1,41,000/- per Are. Accordingly, we
allow the appeals and refix the value of land under acquisition at
Rs.1,41,000/- per Are.
The appeals stand allowed to the above extent.
PIUS C.KURIAKOSE,JUDGE
C.K.ABDUL REHIM , JUDGE
dpk