High Court Kerala High Court

State Of Kerala vs Mathew John on 14 August, 2009

Kerala High Court
State Of Kerala vs Mathew John on 14 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 720 of 2003(D)


1. STATE OF KERALA
                      ...  Petitioner

                        Vs



1. MATHEW JOHN, CHERUTHITTAYIL VEETTIL,
                       ...       Respondent

2. THE DEPUTY GENERAL MANAGER, N.T.P.C.LTD.

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.V.J.JOSEPH

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :14/08/2009

 O R D E R
           PIUS C. KURIAKOSE & K.SURENDRA MOHAN, JJ.
        ------------------------------------------------------------------------------------
                              L.A.A.NO: 720 OF 2003
        -----------------------------------------------------------------------------------
                     Dated this the 14th August, 2009.

                                        JUDGMENT

PIUS C. KURIAKOSE, J.

Though claimant has been served with notice he has not

entered appearance before this Court to resist this appeal.

2. We have heard submissions of learned Sr. Govt. Pleader

Shri. V.T.K.Mohanan and Mr. V.J.Joseph, standing counsel for the

requisitioning authority.

3. Appeal pertains to acquisition of land for the purpose of

construction of staff quarters for NTPC of Chingoli Village. The

Land Acquisition Officer awarded land value at the rate of

Rs.7,500/- per Are for dry land and Rs.2,400/- per Are for wet land.

Under the impugned judgment Reference Court enhanced the same

at the rate of Rs.16,875/- for dry land and Rs.4,500/- per Are for

wet land. The percentage of increase in both the dry and wet lands

L.A.A.720/2003 2

is just and reasonable. We do not find any reason for interference

on what was awarded by the Reference Court. Appeal stands

dismissed. But in the circumstances without any order as to costs.

PIUS C. KURIAKOSE
Judge

K. SURENDRA MOHAN
Judge

jj

PIUS C. KURIAKOSE &

K. SURENDRA MOHAN, JJ.

———————————–

L.A.A.NO: 720 OF 2003

———————————–

JUDGMENT

Dated: 14th August, 2009.