IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1144 of 2010()
1. STATE OF KERALA, REPRESENTED BY THE
... Petitioner
Vs
1. GEORGE JOSEPH, MAVELI HOUSE,
... Respondent
For Petitioner :ADDL.ADVOCATE GENERAL
For Respondent :SRI.PHILIP T.VARGHESE
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice N.K.BALAKRISHNAN
Dated :25/01/2011
O R D E R
PIUS C.KURIAKOSE & N.K.BALAKRISHNAN, JJ.
------------------------
L.A.A.No. 1144 OF 2010
------------------------
Dated this the 25th day of January, 2011
JUDGMENT
Pius C.Kuriakose, J.
We find force in the submissions of the learned senior
Government Pleader Smt.T.T.Josephina that the issue raised in
this appeal by the Government is covered in favour of the
Government by the judgment of this court in L.A.A. No.7/2010.
Relying on that judgment, we allow this appeal and refix the
value of land under acquisition at Rs.1,62,000/- per Are in
modification of the rate fixed under the impugned judgment.
The appeal is allowed to the above extent. The claimant
will be entitled for all statutory benefits admissible under Section
23(2), 23(1A) and Section 28 of the Act on the total refixed
compensation to which he becomes eligible by virtue of this
judgment. Parties will suffer their respective costs.
PIUS C.KURIAKOSE,JUDGE
N.K.BALAKRISHNAN, JUDGE
dpk