IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1106 of 2009()
1. STATE OF KERALA REP.BY THE SPECIAL
... Petitioner
Vs
1. KOORMANTHARA RADHA, W/O.LATE
... Respondent
2. KOORMANTHARA SINDHU, D/O. LATE
3. KOORMANTHARA SANDHYA, D/O.LATE
4. KOORMANTHARA SWARGA, D/O. LATE
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.K.A.SALIL NARAYANAN
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :05/08/2010
O R D E R
PIUS C. KURIAKOSE &
C. K. ABDUL REHIM, JJ.
------------------------------------------------
L. A. A. No.1106 of 2009
------------------------------------------------
Dated this the 5th day of August, 2010
JUDGMENT
Pius C. Kuriakose, J
We are not inclined to entertain this appeal which
pertains to acquisition of land in Kadalundy village for the
purpose of the development of Feroke – Kadalundy Road
pursuant to Section 4(1) notification published on 19/12/91.
The Land Acquisition Officer awarded land value at the rate of
Rs.12,305.21/- per Are. The Reference Court re-fixed the
same at Rs.37,050/- per Are. We notice various other
judgments of this Court wherein the enhancement at the same
rate has been approved. The appeal is dismissed.
PIUS C. KURIAKOSE
JUDGE
C. K. ABDUL REHIM
JUDGE
kns/-