High Court Kerala High Court

State Of Kerala vs Jalaja on 25 August, 2009

Kerala High Court
State Of Kerala vs Jalaja on 25 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 23 of 2008()


1. STATE OF KERALA.
                      ...  Petitioner

                        Vs



1. JALAJA, DIVYA NIVAS,
                       ...       Respondent

2. R.VELAYUDHAN, KANNASSAN VEEDU,

3. J.PURUSHOTHAMAN NAIR,

4. SAROJINI, W/O.VELAYUDHAN,

5. LIMALA, D/O.VELAYUDHAN,

6. AJAYAKUMAR, S/O.VELAYUDHAN,

7. LEEJA, D/O. VELAYUDHAN,

8. DEPUTY CHIEF ENGINEER,

9. ANIL KUMAR, S/O.VELAYUDHAN, DO. DO.

10. ANEESH KUMAR, S/O.VELAYUDHAN, DO. DO.

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.M.C.CHERIAN,SR.SC.,RAILWAYS

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :25/08/2009

 O R D E R
                PIUS C.KURIAKOSE &
             K.SURENDRA MOHAN, JJ.
           -------------------------------------------
             L.A.Appeal No.23 of 2008
           -------------------------------------------
      Dated this the 25th day of August, 2009

                        JUDGMENT

Pius C.Kuriakose,J.

Service of notice on the respondent is not yet

completed. But on going through the impugned judgment,

we are of the view that the enhancement granted under

the same which is at 141% over the rate granted by the

Land Acquisition Officer, is quite reasonable and justified

by the evidence on record. The appeal accordingly will

stand dismissed. No cost.

PIUS C.KURIAKOSE,
JUDGE

K.SURENDRA MOHAN,
JUDGE

css/