High Court Kerala High Court

State Of Kerala vs Snehaprabha on 26 June, 2009

Kerala High Court
State Of Kerala vs Snehaprabha on 26 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 686 of 2009()


1. STATE OF KERALA, REP. BY THE
                      ...  Petitioner
2. THE EXECUTIVE ENGINEER,

                        Vs



1. SNEHAPRABHA, D/O. SUJATHA DEVI,
                       ...       Respondent

                For Petitioner  :ADDL.ADVOCATE GENERAL

                For Respondent  : No Appearance

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

 Dated :26/06/2009

 O R D E R
     PIUS C. KURIAKOSE & P.Q. BARKATH ALI, JJ.
         -----------------------------------------------
                    LAA. No. 686 OF 2009
         -----------------------------------------------
            Dated this the 26th day of June, 2009

                       J U D G M E N T

Pius C.Kuriakose, J.

We are not inclined to admit this appeal which pertains

to acquisition of land in Kowdiar Village for the purpose of

widening of National Highway from Kesavadasapuram to

P.M.G. Reach II pursuant to section 4(1) notification

published on 28-4-1999. The land acquisition officer

awarded land value at the rate of Rs.3,18,416/- per Are

which under the impugned judgment enhanced to

Rs.6,10,493/-. It is fairly conceded by the learned Govt.

Pleader that the enhancement at the same rate granted by

the learned Sub Judge in cases pertaining to identical

properties has been approved by this Court. The appeal will

stand dismissed in limine.

(PIUS C.KURIAKOSE, JUDGE)

(P.Q.BARKATH ALI, JUDGE)
ksv/-