IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 2201 of 2008()
1. KERALA STATE REPRESENTED BY THE SPECIAL
... Petitioner
Vs
1. RAJAN, CHAKKANATTU COLONY, PALLIPPURAM.
... Respondent
2. THE DIRECTOR, K.S.I.D.C.,
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :21/11/2008
O R D E R
PIUS C. KURIAKOSE,J.
- - - - - - - - - - - - - - - - - - - - - - - - -
L.A.A.No.2201 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated: 21st November, 2008
JUDGMENT
This appeal pertains to acquisition of land in Pallippuram village
for the establishment of the Industrial Growth Centre of the 2nd
respondent-KSIDC pursuant to a notification under Section 4(1)
which was published on 24.1.1997. As against land value of
Rs.7876/- per are awarded by the Land Acquisition Officer, the
reference court on the basis of the evidence which was adduced
before that court awarded land value at the rate of Rs.17,290/- per
are. It is conceded before me by the learned Government Pleader as
well as counsel for the 2nd respondent that enhancement at the
present rate has been approved by this court as well as by the
Supreme Court in similar cases. Under the above circumstances,
there is no warrant for admitting this appeal. The appeal will stand
dismissed in limine.
srd PIUS C.KURIAKOSE, JUDGE