High Court Kerala High Court

State Of Kerala vs Koodakkal Mavila Omana Amma on 17 June, 2009

Kerala High Court
State Of Kerala vs Koodakkal Mavila Omana Amma on 17 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 614 of 2009()


1. STATE OF KERALA.
                      ...  Petitioner

                        Vs



1. KOODAKKAL MAVILA OMANA AMMA,
                       ...       Respondent

                For Petitioner  :ADDL.ADVOCATE GENERAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :17/06/2009

 O R D E R
         PIUS.C.KURIAKOSE & P.Q.BARKATH ALI, JJ.
                      ------------------------
                     L.A.A.No.614 OF 2009
                      ------------------------

             Dated this the 17th day of June, 2009

                           JUDGMENT

Pius C.Kuriakose, J.

We do not find any ground to admit this appeal, which

pertains to acquisition of land in Keezhallur village for the

purpose of Kannur Airport pursuant to Section 4(1) notification

published on 15/5/1998. The land acquisition officer awarded

land value at the rate of Rs.682.18 per cent, which was

enhanced by the reference court at Rs.3000/- per cent on the

basis of evidence, particularly Ext.A1 judgment and Exts.X1 and

X2 commissioners’ reports. Interestingly, there was no counter

evidence at all on the side of the respondent Government. It is

brought to our notice that this court in L.A.A. No.1634/2008 has

approved the enhancement at the same rate for identical

properties.

This appeal will stand dismissed.

PIUS.C.KURIAKOSE,JUDGE

P.Q.BARKATH ALI, JUDGE
dpk