IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA App No. 996 of 2004(D)
1. STATE OF KERALA
... Petitioner
Vs
1. DEVAKI AMMA, SANTHAKUMARI AMMA,
... Respondent
2. SANTHAKUMARI AMMA,
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.RAJEEV V.KURUP
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :28/09/2007
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
----------------------------------------------
L.A.A.No.996 of 2004
----------------------------------------------
Dated 28th September, 2007.
J U D G M E N T
Kurian Joseph, J.
This is an appeal filed against the judgment and decree
in L.A.R. No. 162/2002 on the file of Sub Court, Kottayam. The
acquisition is for the purpose of Muvattupuzha Valley Irrigation
Project.
2. It is seen that the enhancement is only 60% over
the land value fixed by the Land Acquisition Officer. It is brought
to our notice that in several cases this Court has sustained such
fixation by granting enhancement at the rate of 60%. Therefore,
this appeal is dismissed.
KURIAN JOSEPH, JUDGE.
HARUN-UL-RASHID, JUDGE.
tgs
KURIAN JOSEPH &
HARUN-UL-RASHID, JJ
———————————————-
L.A.A. NO. OF 200
———————————————-
J U D G M E N T
Dated 24th September, 2007.