High Court Kerala High Court

State Of Kerala vs Mary Joseph on 17 December, 2007

Kerala High Court
State Of Kerala vs Mary Joseph on 17 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA App No. 1269 of 2002()


1. STATE OF KERALA
                      ...  Petitioner

                        Vs



1. MARY JOSEPH, NOW RESIDING AT
                       ...       Respondent

2. SILJO JOSEPH, OF, DO.

3. SOJO JOSEPH OF DO.

4. JOJO JOSEPH, OF DO.

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.M.J.THOMAS

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

 Dated :17/12/2007

 O R D E R
          KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
              -----------------------------------------
                    L.A.A. NO. 1269 OF 2002,
                    L.A.A. NO. 1158 OF 2005,
                                &
                 L.A.A. NOs. 342 & 360 OF 2006
              -----------------------------------------
         Dated this the 17th day of December, 2007.


                        J U D G M E N T

Kurian Joseph, J.

These are appeals filed by the State aggrieved by the

fixation of land value by the reference court. Acquisition is for

the purpose of Muvattupuzha Valley Irrigation Project. In these

cases, the reference court has fixed the land value at the rate of

more than 60% over the value fixed by the Land Acquisition

Officer. In similar case, in L.A.A. No. 34/2003, this Court has

sustained such fixation. Being similarly situated and connected

matters, these appeals are dismissed.

KURIAN JOSEPH
JUDGE

HARUN-UL-RASHID
JUDGE
smp

KURIAN JOSEPH &
HARUN-UL-RASHID, JJ.

L.A.A. NO. 1269 OF 2002,
L.A.A. NO. 1158 OF 2005,
&
L.A.A. NO. 342 & 360 OF 2006

J U D G M E N T

17.12.2007