IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA App No. 212 of 2002()
1. JOSEPH S/O. CHACKO, PAZHAYIDATH HOUSE,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY DISTRICT
... Respondent
For Petitioner :SMT.SANTHAMMA ISSAC
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :20/09/2007
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
----------------------------------------------
L.A.A. Nos.212, 213 & 258 OF 2002
----------------------------------------------
Dated 20th September, 2007.
J U D G M E N T
Kurian Joseph, J.
The claimants in L.A.R.Nos.90, 91 and 92 of 1998 on
the file of the Sub Court, Moovattupuzha are before this Court
seeking enhancement of land value. The acquisition is for the
purpose of Moovattupuzha Valley Irrigation Project. It is seen that
in exactly similar situations, this Court has fixed the land value at
Rs.11,700/- per Are, by the judgment in L.A.A.260/02. Therefore,
we hold that the appellants/claimants in these cases also will be
entitled to refixation of the market value at the rate of
Rs.11,700/- per Are and all the consequential and eligible
statutory benefits, including interest on solatium. The decree and
judgment will stand modified to the above extent.
The appeals are allowed as above.
KURIAN JOSEPH, JUDGE.
HARUN-UL-RASHID, JUDGE.
tgs
OP NO. 2
KURIAN JOSEPH &
HARUN-UL-RASHID, JJ
———————————————-
L.A.A. Nos.212, 213 & 258 OF 2002
———————————————-
J U D G M E N T
Dated 20th September, 2007.
OP NO. 3