High Court Kerala High Court

State Of Kerala vs P.Janardhanan on 12 June, 2009

Kerala High Court
State Of Kerala vs P.Janardhanan on 12 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 945 of 2000(A)



1. STATE OF KERALA
                      ...  Petitioner

                        Vs

1. P.JANARDHANAN
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.P.SANJAY

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

 Dated :12/06/2009

 O R D E R
               PIUS C. KURIAKOSE &
               P. Q. BARKATH ALI, JJ.
           ------------------------------------------------
                   L. A. A. No.945 of 2000
           ------------------------------------------------
            Dated this the 12th day of June, 2009

                          JUDGMENT

Pius C. Kuriakose, J

We do not find any ground to interfere with the

impugned judgment where the land acquisition

reference case is in a case pertaining to the acquisition

of the property in Vengeri village in Kozhikode Taluk

for the purpose of construction of Kozhikode bye-pass

pursuant to Section 4(1) notification published on

13/07/93 and re-fixed the land value at Rs.18,000/-

per cent. It is brought to our notice that for properties

in the same village acquired for the same purpose

pursuant to the same notification, this Court has

approved re-fixation of the land value at the rates

ranging between Rs.18,000/- to Rs.25,000/-.

L. A. A. No.945 of 2000 -2-

This appeal, accordingly, will stand dismissed.

PIUS C. KURIAKOSE
JUDGE

P. Q. BARKATH ALI
JUDGE
kns/-