IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 633 of 2009()
1. STATE OF KERALA, REPRESENTED BY THE
... Petitioner
Vs
1. MURALIDAS.T., T.C.31/1585,
... Respondent
2. T.MOHANDAS, T.C.31/1585, SRI.NARAYANI
For Petitioner :GOVERNMENT PLEADER
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.633 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 Pettah village, pursuant to
Section 4(1) notification dated 4/2/1999, for the purpose of
International Airport, Thiruvananthapuram. The land acquisition
officer awarded land value at the rate of Rs.78743/- per Are,
which was enhanced by the reference court, on the basis of the
evidence ,to Rs.1,50,000/- per Are. It is fairly conceded by the
learned Government Pleader that this court in identical cases
including L.A.A. No.1348/2008 has approved enhancement at
the same rate for identical properties.
Accordingly, this appeal will stand dismissed.
PIUS.C.KURIAKOSE,JUDGE
P.Q.BARKATH ALI, JUDGE
dpk