High Court Kerala High Court

Kundukavil Abdul Jaleel vs The Dist.Collector on 7 April, 2010

Kerala High Court
Kundukavil Abdul Jaleel vs The Dist.Collector on 7 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 331 of 2010()



1. KUNDUKAVIL ABDUL JALEEL
                      ...  Petitioner

                        Vs

1. THE DIST.COLLECTOR
                       ...       Respondent

                For Petitioner  :SRI.SIBY MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :07/04/2010

 O R D E R
              PIUS C. KURIAKOSE &
              C. K. ABDUL REHIM, JJ.
   ------------------------------------------------
              L. A. A. No.331 of 2010
   ------------------------------------------------
       Dated this the 7th day of April, 2010

                    JUDGMENT

Pius C. Kuriakose, J

When this appeal came up for admission

Smt.T.N.Girija, the Standing Counsel for the

Requisitioning Authority as well as Smt.Latha T.

Thankappan, the learned senior Government

Pleader took notice on behalf of the Requisitioning

Authority and the Government. Sri.Philip J.

Vettickattu, the learned counsel for the appellants

drew our attention to the judgment of this Court

in L.A.A.911/03 and connected cases and

submitted that the issue raised in this appeal is

covered by the above judgment. A copy of the

L. A. A. No.331 of 2010 -2-

above judgment is placed before us. Having gone

through the above judgment, we are convinced

that the issue raised in this appeal is already

covered by the above judgment which has become

final.

2. The appeal pertains to acquisition of land

in Pallickal village for the purpose of the extension

of the Runway of the Calicut Airport. The property

was included by the Land Acquisition Officer in

Tak No.2 and awarded an amount of Rs.8539/-

per cent. The Reference Court under the

impugned judgment re-fixed the value at

Rs.12,000/- per cent. It is seen that under the

common judgment in L.A.A.911/03 series, for

identical properties this Court has re-fixed the

value at Rs.13750/- per cent. Following the

L. A. A. No.331 of 2010 -3-

decision taken by this Court in the common

judgment, we modify the impugned judgment and

re-fix the land value of the property under

acquisition at Rs.13750/- per cent. The appeal is

allowed to the above extent. The appellants will

be entitled for all statutory benefits admissible

under Sections 23(2), 23(1A) and under Section

28 of the Land Acquisition Act on the total

enhanced compensation to which they become

eligible by virtue of this judgment. Parties are

directed to suffer their respective costs.

PIUS C. KURIAKOSE
JUDGE

C. K. ABDUL REHIM
JUDGE
kns/-