Kerala High Court
State Of Kerala vs C.Surendran on 16 June, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 616 of 2009(D)
1. STATE OF KERALA, REP.BY THE
... Petitioner
2. THE EXECUTIVE ENGINEER,
Vs
1. C.SURENDRAN,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :16/06/2009
O R D E R
PIUS.C.KURIAKOSE & P.Q.BARKATH ALI, JJ.
------------------------
L.A.A.No.616/2009
------------------------
Dated this the 16th day of June, 2009
JUDGMENT
Pius C.Kuriakose, J.
We do not find any ground to admit this appeal. The case
pertains to acquisition of land in Venganoor village for the
purpose of widening of road from Kovalam to Mukkalam Reach 1.
The land acquisition officer awarded land value at the rate of
Rs.26407/-, which was enhanced by the reference court on the
basis of the evidence, to Rs.42,000/-. It is brought to our notice
that this court in L.A.A.No.438/2009 approved similar
enhancement for identical properties.
This appeal will stand dismissed in view of the judgment in
L.A.A. No.438/2009.
PIUS.C.KURIAKOSE,JUDGE
P.Q.BARKATH ALI, JUDGE
dpk