High Court Kerala High Court

State Of Kerala vs Alexander Chacko on 8 October, 2009

Kerala High Court
State Of Kerala vs Alexander Chacko on 8 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1165 of 2009()


1. STATE OF KERALA,
                      ...  Petitioner

                        Vs



1. ALEXANDER CHACKO,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :08/10/2009

 O R D E R
        PIUS C.KURIAKOSE & K.SURENDRA MOHAN, JJ.
                      ------------------------
                    L.A.A.No.1165 OF 2009
                      ------------------------

             Dated this the 8th day of October, 2009

                           JUDGMENT

Pius C.Kuriakose, J.

In view of the judgment of this court in State of Kerala v.

Jose Simon (2009 (1) KLT 760) and subsequent judgments fixing

the market value of the land in Thodupuzha Village pursuant to

notifications in the year 2000, there is every justification for

approving the enhancement granted under the impugned

judgment which is from Rs.69,160/- per Are to Rs.2,04,636/- per

Are. The appeal, is accordingly dismissed. No costs.

PIUS C.KURIAKOSE,JUDGE

K.SURENDRA MOHAN, JUDGE
dpk