IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 561 of 2010()
1. STATE OF KERALA REPRESENTED BY
... Petitioner
Vs
1. GRACY THOMAS,W/O.THOMAS MATHEW,
... Respondent
2. CHIEF EX.OFFICER, INFO PARK,
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :15/06/2010
O R D E R
PIUS C. KURIAKOSE &
C. K. ABDUL REHIM, JJ.
------------------------------------------------
L. A. A. No.561 of 2010
------------------------------------------------
Dated this the 15th day of June, 2010
JUDGMENT
Pius C. Kuriakose, J
Having regard to the decision taken by this Court in
LAA.1316/09 and LAA.1070/07 series pertaining to
acquisition of other categories of land for the same
purpose pursuant to the same notification, we do not find
any justification for interfering with the impugned
judgment under which the Reference Court has enhanced
the value awarded by the Land Acquisition Officer by only
67%. The appeal will stand dismissed in limine.
PIUS C. KURIAKOSE
JUDGE
C. K. ABDUL REHIM
JUDGE
kns/-