High Court Kerala High Court

Kochi Refineries Ltd vs K.K.Parameswaran Nair on 31 January, 2011

Kerala High Court
Kochi Refineries Ltd vs K.K.Parameswaran Nair on 31 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1654 of 2007()


1. KOCHI REFINERIES LTD.,
                      ...  Petitioner

                        Vs



1. K.K.PARAMESWARAN NAIR,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.A.M.SHAFFIQUE (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice N.K.BALAKRISHNAN

 Dated :31/01/2011

 O R D E R
                    PIUS C. KURIAKOSE &
                   N.K.BALAKRISHNAN, JJ.
                   ----------------------------------
                    L.A.A. No.1654 of 2007
                    -------------------------------
           Dated this the 31st day of January 2011


                         J U D G M E N T

Pius C. Kuriakose, J.

Cochin Refineries Ltd., the Requisitioning Authority is in

appeal. Under the impugned judgment the Reference Court

refixed the value of the lands for which the L.A.Officer awarded

the rate of Rs.2,600/- per Are and Rs.4,300/- per Are respectively

at Rs.4,312/- per Are and Rs.7,138/- per Are. We have reason to

believe that the enhanced rates awarded under the impugned

judgment has been approved by this Court.

However, in the absence of the learned counsel for

the appellant, we dismiss the appeal only for default.

PIUS C. KURIAKOSE,
JUDGE.

N.K.BALAKRISHNAN,
JUDGE.

Jvt