IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA App No. 291 of 2003()
1. KOCHI INTERNATIONAL AIRPORT SOCIETY,
... Petitioner
Vs
1. A.P.VALSALAKUMARI, AMBATTUVEEDU,
... Respondent
2. A.P.LATHA, AMBATTUVEEDU,
3. STATE OF KERALA,
For Petitioner :SRI.N.N.SUGUNAPALAN
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :04/02/2008
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
----------------------------------------------
L.A.A.No.291 OF 2003
----------------------------------------------
Dated 4th February, 2008.
J U D G M E N T
Kurian Joseph, J.
C.M.P. No.942/2003 : Delay condoned.
This appeal is directed against the judgment and
decree in LAR 24/98 on the file of the Additional Sub Court, North
Paravur. Since there is no appearance for the
respondents/claimants, it is not necessary to issue any fresh
notice. It is submitted that the relied on judgment has already
been interfered by this court and the value has been reduced to
45%. Therefore, we set aside the judgment and decree under
appeal and refix the land value at 45% over and above the value
fixed by the Land Acquisition Officer. The respondents/claimants
shall also be entitled to all statutory benefits, including interest
on solatium.
C.M.P.No.943/02 : Dismissed.
KURIAN JOSEPH, JUDGE.
HARUN-UL-RASHID, JUDGE.
tgs
OP NO. 2
KURIAN JOSEPH &
HARUN-UL-RASHID, JJ
———————————————-
L.A.A. NO.291 OF 2003
———————————————-
J U D G M E N T
Dated 4th February, 2008.