IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 962 of 2008(A)
1. STATE OF KERALA REPRESENTED BY THE
... Petitioner
Vs
1. KAMALAKSHMY AMMA, PUTHENVEETTIL,
... 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
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :11/06/2009
O R D E R
PIUS C. KURIAKOSE &
P. Q. BARKATH ALI, JJ.
------------------------------------------------
L. A. A. No.962 of 2008
------------------------------------------------
Dated this the 11th day of June, 2009
JUDGMENT
Pius C. Kuriakose, J
We see no ground to admit this appeal which
pertains to acquisition of land for the purpose of
Section 4(1) notification published on 24/01/97 for the
purpose of establishment of an Industrial Growth
Centre by KSIDC at Pallippuram, Cherthala. The Land
Acquisition Officer awarded land value at Rs.7,876/-
per Are. It was enhanced by the Reference Court at
Rs.17,290/- per Are. It is noticed that this Court as
well as the Supreme Court has approved enhancement
at the above rates in other cases pursuant to the same
L. A. A. No.962 of 2008 -2-
notification and for the same purpose.
This appeal will stand dismissed in limine.
PIUS C. KURIAKOSE
JUDGE
P. Q. BARKATH ALI
JUDGE
kns/-