High Court Kerala High Court

State Of Kerala Rep.By vs Sivaraman Nair on 22 August, 2008

Kerala High Court
State Of Kerala Rep.By vs Sivaraman Nair on 22 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1465 of 2008()


1. STATE OF KERALA REP.BY
                      ...  Petitioner

                        Vs



1. SIVARAMAN NAIR, AIYYARAPPALLIL,
                       ...       Respondent

2. THE MANAGING DIRECTOR, K.S.I.D.C.,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.JOBY CYRIAC,SC,KSIDC.

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :22/08/2008

 O R D E R
                      PIUS C. KURIAKOSE, J.
                          ==============
                L.A.A.Nos.1465 and 1473 of 2008
                       ====================
             Dated this the 22nd day of August, 2008.

                          J U D G M E N T

These appeals are filed by the Government against the

awards of the Land Acquisition Reference Court, Cherthala for

enhancement of the land value awarded by the Land Acquisition

Officer, at the rate of Rs.7,876/- per Are to Rs. 17,290/- per Are.

It is brought to my notice by Mr. Joby Syriac, counsel who

appears for the requisitioning authority in many other cases

before this court, that the rate of enhancement given by the

reference court for the categories of properties involved in these

two appeals has been confirmed even by the Supreme court. In

view of the above submission, these appeals will stand dismissed

in limine.

PIUS C. KURIAKOSE, JUDGE

bkn/-