IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA App No. 469 of 2002()
1. M.CHANDRAN,MINI NIVAS,P.O.VENGERI
... Petitioner
Vs
1. THE SPECIAL TAHSILDAR (LA) NH.II,
... Respondent
For Petitioner :SRI.M.C.SEN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :19/03/2008
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
-----------------------------------------
L.A.A.No.469 OF 2002
-----------------------------------------
Dated this the 19th day of March, 2008.
J U D G M E N T
Kurian Joseph, J.
The scope of the appeal is limited only to interest on
solatium. In view of the settled position as clarified by this court
in Sankaranezhuthassan v. State of Kerala (2007(4) KLT
492), the appeal is partly allowed holding that the
appellant/claimant shall be entitled for interest on solatium with
effect from 19.9.2001.
Accordingly, land acquisition appeal is allowed.
KURIAN JOSEPH, JUDGE
HARUN-UL-RASHID, JUDGE
ps
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
—————————————-
L.A.A.No.469 OF 2002
—————————————–
J U D G M E N T
19th day of March, 2008.