High Court Kerala High Court

Kochi International Airport … vs Sosamma on 18 October, 2007

Kerala High Court
Kochi International Airport … vs Sosamma on 18 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA App No. 139 of 2003()


1. KOCHI INTERNATIONAL AIRPORT SOCIETY,
                      ...  Petitioner

                        Vs



1. SOSAMMA W/O. VARGHESE,
                       ...       Respondent

2. KUNJUMON, S/O. DO.DO. DO.

3. POULOSE S/O. DO.DO.DO.

4. AMMINI D/O. DO.DO.DO.

5. MARY D/O.  DO.DO.DO.

6. CHAKKAPPAN S/O. VARKEY,

7. POULOSE S/O. VARKEY, DO.DO. (DIED)

8. BABY S/O. VARKEY, DO.DO.DO.

9. ALEAMMA D/O. DO.DO.DO.

10. ANNAMMA, D/O. DO.DO.DO./

11. VARGHESE S/O. DO.DO.DO.

12. MARY D/O.  DO.DO.DO.

13. AMMINI D/O. DO.DO.DO.DO.

14. JOHSON S/O.DO.DO.DO. DO.

15. MARIYAMMA W/O. MATHEW, THEMALIPARAMBU,

16. ANNAMMA W/O. POULOSE, AALUKKAL VEEDU,

17. LEGI S/O. DO.DO.DO.DO.

18. SAGI D/O. DO.DO.DO.

19. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.N.N.SUGUNAPALAN (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :18/10/2007

 O R D E R
           KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
               -----------------------------------------
                      L.A.A. NO. 139 OF 2003
               -----------------------------------------
          Dated this the 18th day of October, 2007.


                         J U D G M E N T

Kurian Joseph, J.

This is an appeal filed against the judgment and decree in

L.A.R. No. 360/1998 on the file of the Additional Sub Court,

North Paravur. Acquisition is for the purpose of Kochi

International Airport, Nedumbassery.

2. The reference court granted 96% enhancement

over the value fixed by the Land Acquisition Officer.

In L.A.A. No. 412/2001 and several other connected cases, this

Court has held that the enhancement can be only upto 45% of

the value fixed by the Land Acquisition Officer.

Therefore, we partly allow the appeal and modify the

judgment and decree to the effect that the respondents-claimants

shall be entitled only to 45% enhancement over the value fixed

by the Land Acquisition Officer. Claimants shall also be entitled

L.A.A. 139/03 2

to consequential statutory benefits including interest on solatium.

Appellant shall deposit the balance court fee within a period of

two weeks from today.

KURIAN JOSEPH
JUDGE

HARUN-UL-RASHID
JUDGE

smp

L.A.A. 139/03 3

KURIAN JOSEPH &
HARUN-UL-RASHID, JJ.

L.A.A. NO. 139 OF 2003

J U D G M E N T

18.10.2007