High Court Kerala High Court

State Of Kerala vs Selvan on 3 July, 2009

Kerala High Court
State Of Kerala vs Selvan on 3 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 706 of 2009()


1. STATE OF KERALA, REPRESENTED BY
                      ...  Petitioner
2. THE CHIEF CONSTRUCTION ENGINEER,

                        Vs



1. SELVAN, S/O. NELSON,
                       ...       Respondent

2. DAISY, W/O. NELSON,

                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 :03/07/2009

 O R D E R
               PIUS C. KURIAKOSE &
               P. Q. BARKATH ALI, JJ.
           ------------------------------------------------
                   L. A. A. No.706 of 2009
           ------------------------------------------------
             Dated this the 3rd day of July, 2009

                          JUDGMENT

Pius C. Kuriakose, J

This appeal pertains to acquisition of land in

Peroorkkada village pursuant to notification under

Section 4(1) published on 22/04/04 for the purpose of

setting up of expansion programme of composite

group and IISU of ISRO. The Land Acquisition Officer

awarded land value at Rs.20,687/- per Are which was

enhanced by the Reference Court by the impugned

judgment to Rs.37,500/- per Are. It is brought to our

notice that this Court by judgment in LAA.199/09 and

other cases approved enhancement at similar rates for

L. A. A. No.706 of 2009 -2-

similar properties acquired for the same purpose. This

appeal accordingly, will stand dismissed in limine.

PIUS C. KURIAKOSE
JUDGE

P. Q. BARKATH ALI
JUDGE
kns/-