High Court Kerala High Court

Karhyani Amma vs The Special Tahsilodar on 14 October, 2008

Kerala High Court
Karhyani Amma vs The Special Tahsilodar on 14 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1410 of 2008()


1. KARHYANI AMMA, ERANJANVAYAIL HOUSE,
                      ...  Petitioner

                        Vs



1. THE SPECIAL TAHSILODAR,
                       ...       Respondent

                For Petitioner  :SRI.JACOB ABRAHAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :14/10/2008

 O R D E R
           KURIAN JOSEPH & K.T.SANKARAN, JJ.
              ----------------------------------------------
           L.A.A. Nos.1410, 1412 & 1605 of 2008
              ----------------------------------------------
                   Dated 14th October, 2008.
                          J U D G M E N T

Kurian Joseph, J.

C.M.Application No.1467/08 in LAA 1410/08 : Delay condoned.

These are appeals filed by the claimants, aggrieved by

the fixation of land value by the reference court, Sub Court,

Kozhikode. The acquisition is for the purpose of construction of

Calicut byepass. The properties are situated in Vengeri village. It

is seen that in respect of the adjacent property situated in the

same village, this court has fixed the land value at Rs.18,000/-

per cent, by the judgment in LAA 427/01. Therefore, these

appeals are allowed, refixing the land value at Rs.18,000/- per

cent. The appellants shall also be entitled to all consequential

statutory benefits. The balance court fee shall be paid within a

week from today.

KURIAN JOSEPH, JUDGE.

K.T.SANKARAN, JUDGE.

tgs

KURIAN JOSEPH &

K.T.SANKARAN, JJ

———————————————-
L.A.A. Nos.1410, 1412 & 1605 of 2008

———————————————-

J U D G M E N T

Dated 14th October, 2008.