IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 401 of 2004(A)
1. STATE OF KERALA.
... Petitioner
Vs
1. PANDALOOR MARY, W/O.PANDALOOR JOHN,
... Respondent
2. JOSEPH JOHN, S/O. DO. DO.
3. SUNIL JOHN, S/O. DO. DO.
4. SANOOP SYRIAC, D DO. DO.
5. THE PROJECT OFFICER, O.E.C.F.
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.M.SASINDRAN
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :23/06/2009
O R D E R
PIUS.C.KURIAKOSE & P.Q.BARKATH ALI, JJ.
- - - - - - - - - - - - - - - - - - - - -
L.A.A.No.401 of 2004
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 23rd day of June, 2009
JUDGMENT
Pius.C.Kuriakose, J.
This appeal is directed against the judgment and decree of the
reference court in L.A.R.No.94/2000. The acquisition was for laying
pipeline for the Kerala Water Authority. The property was in
Sreekandapuram village and the Section 4(1) notification was published on
28-03-1998. The land acquisition officer awarded land value at the rate of
Rs. 2984/- per cent which was enhanced to Rs.8169/- per cent by the
reference court. Even though the grounds raised by the government in the
memorandum of appeal cannot be said to be totally unattractive, we are not
inclined to examine the merits since we notice that the total stakes involved
in this appeal is just Rs. 10,846/-. In view of the smallness of the stakes
involved in this appeal, this appeal will not be entertained any longer. The
appeal will stand dismissed. However, it is made clear that this judgment
will not be a precedent for any other case.
PIUS.C.KURIAKOSE
JUDGE
P.Q.BARKATH ALI
JUDGE
sv.