IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 2400 of 2008()
1. STATE OF KERALA REP. BY THE DISTRICT
... Petitioner
2. THE EXECUTIVE ENGINEER, PWD NH DIVISION,
Vs
1. N.NALINAKSHAN NAIR, TC.2/2395
... Respondent
For Petitioner :ADDL.ADVOCATE GENERAL
For Respondent :SRI.J.HARIKUMAR
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :09/06/2009
O R D E R
PIUS.C.KURIAKOSE & P.Q.BARKATH ALI, JJ.
- - - - - - - - - - - - - - - - - - - - -
L.A.A.No.2400 OF 2008
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 9th day of June, 2009
JUDGMENT
Pius.C.Kuriakose, J.
We do not find any ground to admit this appeal which pertains to
acquisition of land in Pattom village for the construction of Plamoodu
bridge pursuant to notification under Section 4(1) published on
20-8-98. The land acquisition officer awarded land value at the rate of
Rs. 2,15,393/- per Are which was enhanced by the reference court to
Rs. 4,00,000/-. It is fairly brought to our notice by Sri.Basant Balaji,
learned senior government pleader himself that this court by judgment
in L.A.A.No.152/2009 has confirmed enhancement at the same rates
granted in similar cases by the reference court. This appeal
accordingly will stand dismissed.
PIUS.C.KURIAKOSE
JUDGE
P.Q.BARKATH ALI
JUDGE
sv.
sv.