IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1771 of 2008()
1. STATE OF KERALA REPRESENTED BY THE
... Petitioner
2. THE DISTRICT COLLECTOR, THRISSUR.
Vs
1. KARUNAKARAN, S/O.PARAN,
... Respondent
2. THE GENERAL MANAGER, DISTRICT
For Petitioner :ADDL.ADVOCATE GENERAL
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :06/10/2009
O R D E R
PIUS C. KURIAKOSE &
K. SURENDRA MOHAN, JJ.
------------------------------------------------
L. A. A. No.1771 of 2008
------------------------------------------------
Dated this the 6th day of October, 2009
JUDGMENT
Pius C. Kuriakose, J
We are not inclined to entertain this appeal which
pertains to award of enhanced compensation by the
Reference Court. The acquisition was of the property
in Ayyanthole village for the purpose of establishment
of Industrial Development Plots at Puzhakkal Padam
pursuant to section 4(1) notification published on
29/07/2000. The Land Acquisition Officer awarded
land value at the rate of Rs.3710/- per Are which was
enhanced by the Reference Court to Rs.7042.35/- per
Are. It is brought to our notice that this Court
considering the claimants’ appeals (in LAA.53/07
L. A. A. No.1771 of 2008 -2-
series), re-fixed the market value at Rs.7,500/- per
Are. This appeal, accordingly, will stand dismissed. No
costs.
PIUS C. KURIAKOSE
JUDGE
K. SURENDRA MOHAN
JUDGE
kns/-