High Court Kerala High Court

Radhamani vs State Of Kerala on 18 December, 2008

Kerala High Court
Radhamani vs State Of Kerala on 18 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 644 of 2005()


1. RADHAMANI, POWER OF ATTORNEY HOLDER
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE MANAGING DIRECTOR, ROADS AND

                For Petitioner  :SRI.K.R.MOHANAN

                For Respondent  :SRI.KURIAN GEORGE KANNANTHANAM,SC,RBDCK

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

 Dated :18/12/2008

 O R D E R
            KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
                -----------------------------------------
                   L.A.A.Nos.644 & 793 of 2005
                -----------------------------------------
            Dated this the 18th day of December, 2008

                              JUDGMENT

Kurian Joseph,J.

These are appeals filed by the claimants aggrieved by the

fixation of land value by the reference court, namely, Sub Court,

Ernakulam. The acquisition is for the purpose of Railway over bridge

at Ponnurunni. It is seen that in a connected appeal,

L.A.A.No.1474/2005, this court has fixed the land value at

Rs.1,85,000/- per cent. It is submitted by learned counsel appearing

for the claimants that the property acquired in their cases belong to A

category as in the case of the claimant in L.A.A.No.1474/2005.

Therefore, we partly allow these appeals. The judgment and decree

are partly modified. The appellant shall be entitled to fixation of land

value at Rs.1,85,000/- per cent along with all eligible statutory

benefits.

(KURIAN JOSEPH, JUDGE)

(HARUN-UL-RASHID, JUDGE)
ahg.

KURIAN JOSEPH &
HARUN-UL-RASHID, JJ.

—————————

L.A.A.Nos.644 & 793 of 2005

—————————-

JUDGMENT

18th December, 2008