High Court Kerala High Court

Saramma vs Kerala State Represented By … on 1 October, 2007

Kerala High Court
Saramma vs Kerala State Represented By … on 1 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA App No. 940 of 2002(D)


1. SARAMMA, W/O.UTHUP, PAINADATH,
                      ...  Petitioner
2. BINDU,, D/O.UTHUP, PAINADATH,
3. BINU, S/O.UTHUP, PAINADATH,
4. GIJI, D/O.UTHUP, PAINADATH,

                        Vs



1. KERALA STATE REPRESENTED BY SPECIAL
                       ...       Respondent

2. KOCHI INTERNATIONAL AIRPORT SOCIETY,

                For Petitioner  :SRI.T.KRISHNAN UNNI

                For Respondent  :GOVERNMENT PLEADER


 Dated :01/10/2007

 O R D E R
                           K. PADMANABHAN NAIR ,J.
                       -------------------------------------------------
                                 L.A.A.No.940 of 2002
                       -------------------------------------------------
                      Dated, this the 1st day of October, 2007
                                      JUDGMENT

The appeal itself is heard and disposed of as agreed to both sides.

2. This appeal is filed against a decree and judgment passed by the

Principal Sub Judge, North Paravur granting additional compensation to the

claimants in L.A.R.No.217/1998. Along with L.A.R.No.217/1998 there were

other connected matters also. Against those decrees and judgments the claimants

had filed appeals before this Court. Those appeals were dismissed holding that

the Land Acquisition Court had awarded additional compensation of 45% and the

same was reasonable. In view of the dismissal of those appeals, there is no scope

for any interference in this appeal also. So this appeal is only to be dismissed.

In the result, appeal is dismissed.

K. PADMANABHAN NAIR,
JUDGE.

cks

K.PADMANABHAN NAIR, J.

L.A.A.No.No.940 of 2002

JUDGMENT

3rd October, 2007