IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 558 of 2009(D)
1. STATE OF KERALA, REPRESENTED BY THE
... Petitioner
Vs
1. P.SREEDHARAN,S/O. RAMANKUTTY,
... Respondent
2. RATNAM,W/O.SREEDHARAN,PEECHITHANIKKATTU
3. INDIAN INSTITUTE OF MANAGEMENT,
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 :04/06/2009
O R D E R
PIUS C. KURIAKOSE &
P. Q. BARKATH ALI, JJ.
------------------------------------------------
L. A. A. No.558 of 2009
------------------------------------------------
Dated this the 4th day of June, 2009
JUDGMENT
Pius C. Kuriakose, J
We are not inclined to admit this appeal which
pertains to acquisition of land in Kunnamangalam
village for the purpose of construction of a building for
Indian Institute of Management pursuant to
notification under Section 4(1) published on
27/03/2000. The Land Acquisition Officer awarded
land value at the rate of Rs.1,576/- per cent which
was enhanced by the Reference Court to Rs.60,000/-
per cent. We notice that in identical cases where
similar enhancement was granted by the Reference
Court, this Court has approved such enhancement.
Under these circumstances, this appeal will stand
L. A. A. No.558 of 2009 -2-
dismissed in limine.
PIUS C. KURIAKOSE
JUDGE
P. Q. BARKATH ALI
JUDGE
kns/-