IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1371 of 2008()
1. STATE OF KERALA, REP. BY THE SPECIAL
... Petitioner
Vs
10. REMA NAIR, CHITTATHAPARAMBIL,
... Respondent
1. REMA NAIR, CHITTATHAPARAMBIL,
2. MADHYAVAN, OORAVEETIL,
3. THE MANAGING DIRECTOR,
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :31/07/2008
O R D E R
PIUS.C.KURIAKOSE, J.
- - - - - - - - - - - - - - - - - - - - -
L.A.A.No. 1371 OF 2008
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 30th day of July, 2008
JUDGMENT
This appeal filed by the Government pertains to acquisition of
one Are of land in Pallippuram village pursuant to notification dated
24-01-1997 for the purpose of Industrial Growth Centre by the
KSIDC. The land acquisition officer awarded land value at the rate of
Rs.7876/- for dry lands in category 2 to which the subject land belongs.
The reference court re-fixed land value for similar lands at Rs. 17290/-.
It is brought to my notice that such re-fixation by reference court has
been approved by this court also. Under these circumstances, the
appeal will stand dismissed inlimine.
PIUS.C.KURIAKOSE
JUDGE
sv.