IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA App No. 1710 of 2002()
1. STATE OF KERALA.
... Petitioner
Vs
1. ALEYAMMA REPRESENTED BY POWER OF
... Respondent
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 :14/11/2007
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
------------------------------------------------------------------
L.A.A. No. 1710 of 2002
------------------------------------------------------------------
Dated: November 14, 2007
JUDGMENT
Kurian Joseph, J.
This appeal is filed against the judgment and decree in LAR No.207/1998
on the file of the Prl. Sub Court, Kottayam. The acquisition was for the MVIP
Branch Canal. It is seen that the enhancement is only upto 60%. It is brought to
our notice that in several cases this court has sustained such enhancement at
60%. Therefore, this appeal is dismissed.
KURIAN JOSEPH
JUDGE
HARUN-UL-RASHID
JUDGE.
mt/-
KURIAN JOSEPH &
HARUN-UL-RASHID, JJ.
———————————————-
L.A.A. No.1710 of 2002
JUDGMENT
———————————————-
14.11.2007