High Court Kerala High Court

State Of Kerala vs A.V.George on 17 September, 2007

Kerala High Court
State Of Kerala vs A.V.George on 17 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA App No. 568 of 2005()


1. STATE OF KERALA.
                      ...  Petitioner

                        Vs



1. A.V.GEORGE, S/O.VARKEY,
                       ...       Respondent

2. MARY GEORGE, KULANGALIL HOUSE,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.MATHEW PHILIP EDAPPALLIL

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :17/09/2007

 O R D E R
          KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
              -----------------------------------------
                     L.A.A. NO. 568 OF 2005
              -----------------------------------------
         Dated this the 17th day of September, 2007.


                         J U D G M E N T

Kurian Joseph, J.

This is an appeal filed against the judgment and decree in

L.A.R. No. 53/2001 on the file of Principal Sub Court, Kottayam.

Acquisition is for the purpose of Muvattupuzha Valley Irrigation

Project. Enhancement granted is only upto 60%. It is brought to

our notice that in several cases this Court has sustained the

enhancement upto 60% in respect of the same acquisition.

Therefore, this appeal is dismissed.

KURIAN JOSEPH
JUDGE

HARUN-UL-RASHID
JUDGE

smp

KURIAN JOSEPH &
HARUN-UL-RASHID, JJ.

L.A.A. NO. 568 OF 2005

J U D G M E N T

17.09.2007