IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA App No. 453 of 2001()
1. STATE OF KERALA
... Petitioner
Vs
1. RENJITH
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.T.R.ASWAS
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :01/11/2007
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
------------------------------------------------------------------
L.A.A.453, 576 & 1048 of 2001
69, 1004 & 1305 of 2002
446 of 2003
Cross objection 33/2003 in LAA 576/2001 and
Cross objection 141/04 & 3/06 in LAA 453/2001
------------------------------------------------------------------
Dated: November 1, 2007
JUDGMENT
Kurian Joseph, J.
The State is aggrieved by the fixation of market value by the Reference
Court in these cases. The acquisition pertains to NH-17 at North Paravur. It is
seen that in LAA No.1531 of 2000 this court has sustained the enhancement at
the rate of 60% over and above the value fixed by the land acquisition officer. In
view of the judgment as above, these appeals are dismissed.
2. The cross-objectors have a grievance that they have not been granted
interest on solatium and other statutory benefits. Since it is now settled law that
the claimants are entitled to have all the statutory benefits including interest on
solatium, we make it clear that in case such benefits have not been granted to
the claimants, to the extent required, the judgment and decree stands modified
declaring that the claimants shall be eligible for all statutory benefits including
interest on solatium.
KURIAN JOSEPH, JUDGE
HARUN-UL-RASHID, JUDGE
mt/-
KURIAN JOSEPH &
HARUN-UL-RASHID, JJ.
———————————————-
L.A.A.453, 576 & 1048 of 2001
69, 1004 & 1305 of 2002
446 of 2003
Cross objection 33/2003 in
LAA 576/2001 and
Cross objection 3/2006
in LAA 453/2001JUDGMENT
———————————————-
1.11.2007