IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1744 of 2008()
1. STATE OF KERALA
... Petitioner
Vs
1. ACHAMMA, W/O.JOSE, KARIYIL PALLIPPURAM
... Respondent
2. MANAGING DIRECTOR, KSIDC,
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :26/09/2008
O R D E R
PIUS.C.KURIAKOSE,J.
------------------------
L.A.A.No.1744 OF 2008
------------------------
Dated this the 26th day of September, 2008
JUDGMENT
This appeal filed by the Government pertains to the
acquisition of land in Pallippuram Village for the establishment
of Industrial Growth Centre by the KSIDC pursuant to a
notification under Section 4 (1) dated 24/1/1997. As against
the award at the rate of Rs.7876/- per Are of the land acquisition
officer, the court below enhanced the land value to Rs.17,290/-
per Are. It is brought to my notice that enhancement at the
above rate by the reference court was approved by this court and
also by the Supreme Court in other cases.
Under the above circumstances, I do not find any warrant
for admitting this appeal. The appeal will stand dismissed in
limine.
(PIUS.C.KURIAKOSE,JUDGE)
dpk