High Court Kerala High Court

State Of Kerala vs Nisam on 25 September, 2009

Kerala High Court
State Of Kerala vs Nisam on 25 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 914 of 2006()


1. STATE OF KERALA, REPRESENTED BY
                      ...  Petitioner

                        Vs



1. NISAM, NISAM MANZIL,
                       ...       Respondent

2. A. SHAJAN,  DO.

3. INTERNATIONAL AIRPORT AUTHORITY,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.PREMJIT NAGENDRAN

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

 Dated :25/09/2009

 O R D E R
               PIUS C. KURIAKOSE &
             K. SURENDRA MOHAN, JJ.
    ------------------------------------------------
              L. A. A. No.914 of 2006
    ------------------------------------------------
   Dated this the 25th day of September, 2009

                     JUDGMENT

Pius C. Kuriakose, J

We do not find any warrant for interference with

the judgment which is impugned in this appeal which

pertains to acquisition of land in Muttathare village for

the purpose of development of International Airport

pursuant to notification published in the year 1995.

The Land Acquisition Officer awarded land value at the

rate of Rs.49588/- per Are. Under the impugned

judgment, the same was enhanced to Rs.64465/- per

Are.

2. Having gone through the impugned judgment,

we feel that it is more or less, the correct market

L. A. A. No.914 of 2006 -2-

value of the property at the relevant time which has

been arrived at by the learned Subordinate Judge. It is

brought to our notice that enhancement at the same

rate in other cases has been approved by this Court.

For both these reasons, this appeal will stand

dismissed. No costs.

PIUS C. KURIAKOSE
JUDGE

K. SURENDRA MOHAN
JUDGE
kns/-