Kerala High Court
State Of Kerala vs C.K.Mohanlal on 22 October, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 230 of 2007()
1. STATE OF KERALA.
... Petitioner
2. THE EXECUTIVE ENGINEER (NH) BRIDGES &
Vs
1. C.K.MOHANLAL,
... 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 :22/10/2009
O R D E R
PIUS C. KURIAKOSE &
K. SURENDRA MOHAN, JJ.
------------------------------------------------
L. A. A. No.230 of 2007
------------------------------------------------
Dated this the 22nd day of October, 2009
JUDGMENT
Pius C. Kuriakose, J
The land value rate enhanced under the
impugned judgment is already approved by this Court
in L.A.A.556/07. Under the impugned judgment,
structure value also has been enhanced by 33%. We
feel that even that enhancement cannot be said to be
unreasonable. This appeal is dismissed. No costs.
PIUS C. KURIAKOSE
JUDGE
K. SURENDRA MOHAN
JUDGE
kns/-