High Court Kerala High Court

Kochi Refineries Ltd. vs Kumaran Nair on 8 October, 2010

Kerala High Court
Kochi Refineries Ltd. vs Kumaran Nair on 8 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1069 of 2007()


1. KOCHI REFINERIES LTD., *(NOW BHARAT
                      ...  Petitioner

                        Vs



1. KUMARAN NAIR, KAVANAL,
                       ...       Respondent

2. K.K.KAMALAKSHY AMMA, KARIYATH,

3. SAJEEVAN,  KAVANAL,

4. STATE OF KERALA, REPRESENTED BY THE

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

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :08/10/2010

 O R D E R
            K.M.JOSEPH & M.C.HARI RANI, JJ.
                     * * * * * * * * * * * * *
                        L.A.A.No.1069 of 2007
                    ----------------------------------------
              Dated this the 8th day of October 2010

                           J U D G M E N T

K.M.JOSEPH,J

The appellant is the requisitioning authority and 2nd

respondent in L.A.R.No.84/04. An extent of 8.90 Ares of land

belonging to respondents 1 to 3 acquired by the petitioner as per

notification of the year 2000 and the Land Acquisition Officer

awarded land value at the rate of Rs.29,000/- per Are. The

Reference Court has refixed the value at Rs.46,400/- per Are.

This represents an enhanced land value at the rate of Rs.17,400/-

per Are.

2. We have heard the learned counsel for the appellant

and the learned Government Pleader. We have already affirmed

the judgment in Ext.A10. We see no reason to interfere with the

award. This appeal is hence dismissed.

(K.M.JOSEPH, JUDGE)

(M.C.HARI RANI, JUDGE)
jsr
// True Copy// PA to Judge

No. of 2010 2

No. of 2010 3

No. of 2010 4

K.M.JOSEPH & M.C.HARI RANI, JJ.

.No. of 200

ORDER/JUDGMENT

30/082010