Kerala High Court
State Of Kerala vs Jayasree on 11 November, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 805 of 2008()
1. STATE OF KERALA, REP. BY THE
... Petitioner
Vs
1. JAYASREE, D/O.SANKARA PILLAI,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.RAJU K.MATHEWS
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :11/11/2009
O R D E R
PIUS C.KURIAKOSE &
K.SURENDRA MOHAN, JJ.
-------------------------------------------
L.A.Appeal No.805 of 2008
-------------------------------------------
Dated this the 11th day of November, 2009
JUDGMENT
Pius C.Kuriakose,J.
The Government is in appeal. The case which
pertains to acquisition of land in Thodupuzha Village
pursuant to section 4(1) notification published on 1.6.1999.
The L.A.Officer awarded land value at the rate of Rs.3043/-
per cent which was enhanced by the reference court to
Rs.26,500/- per cent.
2. Having regard to the decision taken by this Court in
State of Kerala v Jose Simon (2009(1) KLT 760) and
several other judgments of this Court pertaining to
acquisition of land in Thodupuzha Village, more or less at
the same time, we do not find any warrant for interference.
The appeal is dismissed. No costs.
PIUS C.KURIAKOSE,
JUDGE
K.SURENDRA MOHAN,
JUDGE
css/