High Court Kerala High Court

State Of Kerala vs Omana George Christopher on 5 June, 2009

Kerala High Court
State Of Kerala vs Omana George Christopher on 5 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1376 of 2008(D)


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

                        Vs



1. OMANA GEORGE CHRISTOPHER,
                       ...       Respondent

2. THOMAS GEORGE,

3. ABRAHAM P.GEORGE,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.ISSAC NINAN

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :05/06/2009

 O R D E R
           PIUS.C.KURIAKOSE & P.Q.BARKATH ALI, JJ.
                        - - - - - - - - - - - - - - - - - - - - -
                            L.A.A.No. 1376 OF 2008
                    - - - - - - - - - - - - - - - - - - - - - - - - - -
                       Dated this the 5th day of June, 2009

                                  JUDGMENT

Pius.C.Kuriakose, J.

We are not inclined to admit this appeal which pertains to acquisition

of land in Kawdiar village for the purpose of widening of road from

Kesavadasapuram to P.M.G. Reach II. The relevant Section 4(1)

notification was published on 28-4-1999. The land acquisition officer

awarded land value at the rate of Rs.318416/- per Are which under the

impugned judgment was enhanced by the reference court to Rs. 6,10,493/-

per Are. It is noticed by us that in identical cases, this court has approved

the above rate of enhancement granted by the reference court. See judgment

in L.A.A.No.1316/07 and 1317/07. This appeal will stand dismissed in

limine.

PIUS.C.KURIAKOSE
JUDGE

P.Q.BARKATH ALI
JUDGE

sv.

sv.