High Court Kerala High Court

K.Gopinath vs Kerala State Housing Board on 29 September, 2008

Kerala High Court
K.Gopinath vs Kerala State Housing Board on 29 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22120 of 2006(G)


1. K.GOPINATH,
                      ...  Petitioner

                        Vs



1. KERALA STATE HOUSING BOARD,
                       ...       Respondent

2. ADMINISTRATIVE OFFICER,

                For Petitioner  :SRI.C.S.MANU

                For Respondent  :SRI.P.C.IYPE, SC, KSHB

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :29/09/2008

 O R D E R
                        KURIAN JOSEPH, J.
              ----------------------------------------------
                  W.P.(C) No.22120 of 2006
              ----------------------------------------------
                 Dated 29th September, 2008.
                          J U D G M E N T

The prayer is for a direction to the first

respondent to execute a sale deed in favour of the petitioner, in

respect of the plot with building No.E9-142 at Edappally, fixing

Rs.12,90,737/- as the final price. Learned Standing Counsel for

the respondents submits that in the case of similarly situated

persons, this court has already issued a direction to effect

condition sale, incorporating the required conditions for recouping

the subsequent liability by way of enhancement in the land value

under the Land Acquisition Act, and also creating a charge on the

property. A similar procedure shall be adopted in the case of the

petitioner also, in case he is willing for the same, within one

month from the date of production of a copy of the judgment by

the petitioner.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.(C) No.22120 of 2006

———————————————-

J U D G M E N T

Dated 29th September, 2008.