IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1596 of 2008()
1. STATE OF KERALA,
... Petitioner
Vs
1. THANKAPPAN,S/O.VELAYUDHAN,
... Respondent
2. KUNJUMON,S/O.AMMUKUTTY VELAYUDHAN,
3. PONNAMMA,D/O.AMMUKUTTY VELAYUDHAN,
4. CHANDRAN,S/O.AMMUKUTTY VELAYUDHAN,
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 :29/09/2009
O R D E R
PIUS C. KURIAKOSE &
K. SURENDRA MOHAN, JJ.
------------------------------------------------
L. A. A. No.1596 of 2008
------------------------------------------------
Dated this the 29th day of September, 2009
JUDGMENT
Pius C. Kuriakose, J
This appeal is remaining in the defect list. We
notice that the acquisition of land was in
Kumaramangalam village for the purpose of
Vengalloor – Mangattu Kavala four line road pursuant
to section 4(1) notification published on 01/06/99. The
Land Acquisition Officer awarded land value at the rate
of Rs.3043/- per cent which under the impugned
judgment was re-fixed by the Reference Court at
Rs.29625/- per cent.
Having regard to the judgment of this Court in
State of Kerala v. Jose Simon [2009(1) KLT 760] and
L. A. A. No.1596 of 2008 -2-
other judgments pertaining to acquisition of land in
Thodupuzha village more or less at the same time, we
do not find any warrant for interference with the
impugned judgment. This appeal is rejected.
PIUS C. KURIAKOSE
JUDGE
K. SURENDRA MOHAN
JUDGE
kns/-