IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 408 of 2004()
1. STATE OF KERALA.
... Petitioner
Vs
1. KANDAN VASU, THARAMEZHATHU PADINJARE
... Respondent
2. C.GOWRI, W/O.KUNJU PANICKER,
3. ADDL.
4. RETNAMMA, D/O.KANDAN VASU,
5. SISUPALAN, S/O.KANDAN VASU,
6. SASIDHARAN, S/O.KANDAN VASU,
7. AMBUJAKSHY, D/O.KANDAN VASU,
8. BAHULEYAN, S/O.KANDAN VASU,
9. SANAL KUMAR, S/O.KANDAN VASU,
10. SHEELA, D/O.KANDAN VASU,
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.P.V.JAYACHANDRAN
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :21/10/2009
O R D E R
PIUS C. KURIAKOSE &
K. SURENDRA MOHAN, JJ.
------------------------------------------------
L. A. A. No.408 of 2004
------------------------------------------------
Dated this the 21st day of October, 2009
JUDGMENT
Pius C. Kuriakose, J
This is an appeal preferred by the Government
being aggrieved by re-fixation of value of both dry
lands and wet lands in Punnapra village acquired for
the purpose of development of T.D. Medical College at
Alappuzha. For the wet lands, the Land Acquisition
Officer awarded land value at the rate of Rs.1802/-
per Are (This case involves only wet lands). A careful
reading of the impugned judgment which is common
judgment in L.A.R.15/98 also will show that the value
of wet lands has been re-fixed at Rs.6165/- per Are.
But in the statement forwarded to this Court along
L. A. A. No.408 of 2004 -2-
with the judgment, it is written that the value is re-
fixed at Rs.16,645/- per Are. This is patently a
mistake. We dispose of the appeal clarifying that the
value re-fixed under the impugned judgment is at the
rate of Rs.6165/- per Are only.
PIUS C. KURIAKOSE
JUDGE
K. SURENDRA MOHAN
JUDGE
kns/-