IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1348 of 2007()
1. STATE OF KERALA REP.BY THE
... Petitioner
Vs
1. MELATHIL AHAMMED,S/O.VEERAN,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent :SMT.PRABHA R.MENON
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :23/09/2009
O R D E R
PIUS C.KURIAKOSE &
K.SURENDRA MOHAN, JJ.
-------------------------------------------
L.A.Appeal No.1348 of 2007
-------------------------------------------
Dated this the 23rd day of September, 2009
JUDGMENT
Pius C.Kuriakose,J.
This property is included in category-D by the Land
Acquisition Officer. The judgment and decree under appeal
are set aside and the reference case is remanded to the L.A.
Court. The Court is directed to hold further enquiry and
decide whether the land under acquisition was enjoying the
frontage of any road. If the enquiry reveals that the land was
enjoying frontage of some road, the property should be
included in category-C and land value of Rs.26,730/- per cent
should be awarded. If the enquiry reveals that there is no
road frontage, the court will follow our findings and re-fix the
land value at Rs.21,384/- per cent. The appeal is allowed by
way of remand. No costs.
PIUS C.KURIAKOSE,
JUDGE
K.SURENDRA MOHAN,
JUDGE
css/