IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA App No. 1920 of 2002()
1. STATE OF KERALA.
... Petitioner
Vs
1. MATHAI JOHN, MANJAYIL HOUSE,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.RAJEEV V.KURUP
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :18/10/2007
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
-----------------------------------------
L.A.A. NO. 1920 OF 2002
-----------------------------------------
Dated this the 18th day of October, 2007.
J U D G M E N T
Kurian Joseph, J.
This is an appeal filed against the judgment and decree in
L.A.R. No. 232/1999 on the file of the Additional Sub Court,
Kottayam. Acquisition is for the purpose of parallel road to M.C.
road from Kottayam to Gandhinagar IInd reach.
2. It is seen that the enhancement is only upto 60% of the
value fixed by the Land Acquisition Officer. It is brought to our
notice that in several cases this Court has sustained such land
value. Therefore, this appeal is dismissed.
KURIAN JOSEPH
JUDGE
HARUN-UL-RASHID
JUDGE
smp
2
KURIAN JOSEPH &
HARUN-UL-RASHID, JJ.
L.A.A. NO. 1920 OF 2002
J U D G M E N T
18.10.2007