IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 792 of 2009()
1. STATE OF KERALA
... Petitioner
Vs
1. SARASWATHIAMMA, W/O. SANKARA NARAYANAN,
... Respondent
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 :23/07/2009
O R D E R
PIUS.C.KURIAKOSE & P.Q.BARKATH ALI, JJ.
- - - - - - - - - - - - - - - - - - - - -
L.A.A.No.792 OF 2009
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 23rd day of July, 2009
JUDGMENT
Pius.C.Kuriakose, J.
We do not find any ground to admit this appeal which pertains to
acquisition of land in Thodupuzha village for the construction of
Kanjiramattom-Mangattukavala road. The relevant Section 4(1) notification
was published on 29-11-1999. The land acquisition officer awarded land
value of Rs. 12,352/- per Are which was refixed on the basis of the evidence
which came on record at Rs. 56,700/- per Are. We notice the judgment of
this court in State of Kerala v. Jose Simon ( 2009(1) KLT 760) which was
in respect of acquisition for the very same purpose, but pursuant to a
notification on 18-02-2000. We find that under the above judgment, this
court has granted proportionately much more amounts than what is granted
under the impugned judgment to the properties in the same village. For all
the reasons stated in the judgment of this court in State of Kerala v. Jose
Simon ( 2009(1) KLT 760), this appeal will stand dismissed.
PIUS.C.KURIAKOSE
JUDGE
P.Q.BARKATH ALI
JUDGE
sv.