High Court Kerala High Court

Molly And Others vs State Of Kerala on 10 June, 2010

Kerala High Court
Molly And Others vs State Of Kerala on 10 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 446 of 2010()



1. MOLLY AND OTHERS
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.MATHEW JOHN (K)

                For Respondent  : No Appearance

The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :10/06/2010

 O R D E R
                     HARUN-UL-RASHID, J.
                      ------------------------
                     L.A.A.No.446 Of 2010
                       ----------------------
             Dated this the 10th day of June, 2010.

                         J U D G M E N T

The appeal is preferred against the judgment and decree

passed in L.A.R.No.39 2003. Three cases were jointly tried and

disposed of by the Land Acquisition Court as L.A.R.Nos.38, 39 &

40. The claimants in L.A.R.No.38 of 2003 preferred L.A.A.No.177

of 2010 and the claimants in L.A.R.No.40 of 2010 preferred

L.A.A.No.303 of 2010. In terms of the directions of this Court in

the above appeals it has to be held that the land value has to be

fixed at Rs.2,50,000/- per cent. The other attendant benefits

and the direction regarding interest will also have to be followed.

In the result, the appeal stands partly allowed and is

modified. The land value is re-fixed at the rate of Rs.2,50,000/-

per cent. The other statutory benefits and the direction

regarding interest are also allowed. There will be no order as to

costs.

HARUN-UL-RASHID,
Judge.

bkn/-