High Court Kerala High Court

State Of Kerala vs Saraswathi Vasantha on 5 October, 2009

Kerala High Court
State Of Kerala vs Saraswathi Vasantha on 5 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 713 of 2006()


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

                        Vs



1. SARASWATHI VASANTHA, CANAL PURAMBOKE,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :05/10/2009

 O R D E R
         PIUS C. KURIAKOSE & K.SURENDRA MOHAN, JJ.
         ------------------------------------------------------------
                          LAA. No. 713 of 2006
               -----------------------------------------------
               Dated this the 5th day of October, 2009

                             J U D G M E N T

Pius C. Kuriakose, J.

With reference to the order dated 30-9-2009 Smt.Latha

T.Thankappan, senior Govt. Pleader submits that this Court by

judgment in LAA. No. 108 of 2006 has approved enhancement of

value by 80% over what was awarded by the L.A. Officer in earlier

acquisition pursuant to the notification published in 1990. She

submitted that the value of Rs.35,699/- per Are has been re-fixed at

Rs.66400/- per Are. We are of the view that on the basis of that

judgment itself the present enhancement from Rs.29,617/- to

Rs.55020/- in this acquisition pursuant to a notification after 4 years

can be approved. After all, the property was in Muttathara Village

and within the area of the Thiruvanamthapuram Corporation. Appeal

is dismissed without any order as to costs.

PIUS C.KURIAKOSE, JUDGE

K.SURENDRA MOHAN, JUDGE
ksv/-