High Court Kerala High Court

State Of Kerala vs Sarojini Amma on 30 June, 2009

Kerala High Court
State Of Kerala vs Sarojini Amma on 30 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 659 of 2007(D)


1. STATE OF KERALA,
                      ...  Petitioner
2. THE GENERAL MANAGER,
3. THE DISTRICT COLLECTOR,THRISSUR.

                        Vs



1. SAROJINI AMMA,W/O.THAZHATHU
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.P.V.CHANDRA MOHAN

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :30/06/2009

 O R D E R
          PIUS.C.KURIAKOSE & P.Q.BARKATH ALI, JJ.
                       - - - - - - - - - - - - - - - - - - - - -
                            L.A.A.No. 659 OF 2007
                   - - - - - - - - - - - - - - - - - - - - - - - - - -
                     Dated this the 30th day of June, 2009

                                 JUDGMENT

Pius.C.Kuriakose, J.

Enhancement granted in this case which pertains to acquisition of

land in Ayyanthole village for the purpose of establishment of Industrial

Development Plot at Puzhakkal Padom pursuant to Section 4(1) notification

published on 31-12-1999 is from Rs. 3410/- per Are to Rs. 5633.88/- per

Are.

We have by our judgment in L.A.A.No.9/2007 approved the judgment

of the reference court fixing better market value for similar lands under

acquisition. This appeal accordingly will stand dismissed.

PIUS.C.KURIAKOSE
JUDGE

P.Q.BARKATH ALI
JUDGE

sv.