IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1704 of 2002()
1. STATE OF KERALA
... Petitioner
Vs
1. ACHAMMA ABRAHAM, PATTAMUKKIL VEEDU,
... Respondent
2. N.T.P.C. LTD., KAYAMKULAM.
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.K.SASIKUMAR
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :09/10/2009
O R D E R
PIUS C. KURIAKOSE &
K. SURENDRA MOHAN, JJ.
------------------------------------------------
L. A. A. No.1704 of 2002
------------------------------------------------
Dated this the 9th day of October, 2009
JUDGMENT
Pius C. Kuriakose, J
This appeal by the Government pertains to
acquisition of land for NTPC for their Kayamkulam
Project. Having gone through the impugned judgment,
we are of the view that the enhancement granted is
below 150% over what was awarded by the Land
Acquisition Officer. In fact, the Requisitioning
Authority itself took a decision not to go for appeals in
case enhancement is up to 150%. The appeal is
dismissed.
PIUS C. KURIAKOSE
JUDGE
K. SURENDRA MOHAN
JUDGE
kns/-