IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA App No. 520 of 2003(D)
1. KOCHI INTERNATIONAL AIRPORT SOCIETY,
... Petitioner
Vs
1. VARGHESE, S/O. THARIYATH THEKKANATH,
... Respondent
2. VARGHESE, S/O. YACOB KOORAN,
3. BAIJU, S/O. PATHROSE PYNADATH,
4. STATE OF KERALA,
For Petitioner :SRI.N.N.SUGUNAPALAN, SC, KIAS LTD.
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :20/09/2007
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
-----------------------------------------
L.A.A. NO. 520 OF 2003
-----------------------------------------
Dated this the 20th day of September, 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. 326/1998 on the file of Additional Sub Court, North
Paravur. The appeal is filed at the instance of the requisitioning
authority, namely Kochi International Airport Society.
2. The reference court has granted 96% enhancement. In
L.A.A. No. 412/2001 this Court has held that the enhancement
can only be to the extent of 45% over the land value fixed by the
Land Acquisition Officer.
Therefore, this appeal is allowed. The claimants will be
entitled to enhancement at the rate of 45% over the land value
fixed by the Land Acquisition Officer. The claimants will also be
entitled to all eligible statutory benefits including interest on
solatium.
KURIAN JOSEPH
JUDGE
HARUN-UL-RASHID
JUDGE
smp
KURIAN JOSEPH &
HARUN-UL-RASHID, JJ.
L.A.A. NO. 520 OF 2003
J U D G M E N T
20.09.2007