IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA App No. 1039 of 2004(D)
1. STATE OF KERALA REPRESENTED BY
... Petitioner
2. EXECUTIVE ENGINEER, N.H.DIVISION,
Vs
1. DIVAKARAN NAIR
... Respondent
2. VIJAYA CHANDRAN NAIR
3. M.A.USHAKUMARI W/O. RAVEENDRAN NAIR
4. RATHEESH
5. RAKESH, THAYITHOTTATHIL HOUSE,
For Petitioner :ADVOCATE GENERAL
For Respondent :SRI.P.V.KUNHIKRISHNAN
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :27/09/2007
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
-----------------------------------------
L.A.A.No.1039 of 2004
-----------------------------------------
Dated this the 27th day of September, 2007
JUDGMENT
Kurian Joseph,J.
This appeal is filed against the judgment and decree in
L.A.R.No.292/2000 on the file of the Sub Court, Kozhikode. The
acquisition is for the purpose of NH Bye-pass at Calicut. The
property is situated on the side of T.P.Kumaran Nair Road. It is
brought to our notice that in several cases this court has
sustained the land value at Rs.14,000/- for garden land and
Rs.32,000/- for wet land. Therefore, this appeal is dismissed.
(KURIAN JOSEPH, JUDGE)
(HARUN-UL-RASHID, JUDGE)
ahg.
KURIAN JOSEPH &
HARUN-UL-RASHID, JJ.
—————————
L.A.A.No.1039 of 2004
—————————-
JUDGMENT
27th September, 2007