High Court Kerala High Court

State Of Kerala vs Kamalakshi on 1 October, 2007

Kerala High Court
State Of Kerala vs Kamalakshi on 1 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA App No. 858 of 2003()


1. STATE OF KERALA.
                      ...  Petitioner

                        Vs



1. KAMALAKSHI,
                       ...       Respondent

2. DIVAKARAN,

3. LEELA,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.P.V.KUNHIKRISHNAN

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :01/10/2007

 O R D E R
                   KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
             ---------------------------------------------------------------------------
                L.A.A.No.858 of 2003 & Cross-objection 91/2004
             ---------------------------------------------------------------------------
                                  Dated: October 1, 2007

                                          JUDGMENT

Kurian Joseph, J.

L.A.A.No.858 of 2003

This is an appeal filed by the State against the judgment in LAR

No.310/2000 on the file of the Sub Court, Kozhikode. There is also a cross-

objection by the claimants. The acquisition is for the purpose of National

Highway Byepass, Kozhikode. In view of the judgment in LAA No.546/2003,

there is no merit in the appeal filed by the State; whereas the claimants are

entitled to enhancement of land value.

Cross-objection 91/2004

This court has granted Rs.75,000/- per cent for the garden land and

Rs.60,000/- per cent for the wet land. It is seen that the claim is limited to

Rs.50,000/- per cent for garden land and Rs.40,000/- per cent for the wet land.

Therefore, the Cross-objection is allowed. The claimants will be entitled to have

the land value fixed at Rs.50,000/- and Rs.40,000/- respectively for the garden

land and the wet land and consequential statutory benefits.

KURIAN JOSEPH, JUDGE

HARUN-UL-RASHID, JUDGE

mt/-

KURIAN JOSEPH &
HARUN-UL-RASHID, JJ.

———————————————-

L.A.A.No.858 of 2003 &
Cross-objection 91/2004

JUDGMENT

———————————————-

1.10.2007