IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1353 of 2008()
1. STATE OF KERLA REP.BY THE SPECIAL, LA,
... Petitioner
Vs
1. A.C.MOHANAN, MANAGING PARTNER,
... Respondent
2. S.SIVAKUMAR, S/O.SEKHARA MENON,
3. THE MANAGING DIRECTOR, KINFRA, KINFRA
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.K.C.CHARLES
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :18/03/2010
O R D E R
PIUS C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
----------------------------------
L.A.A. No. 1353 of 2008
----------------------------------
Dated this the 18th day of March, 2010
J U D G M E N T
———————-
Pius C.Kuriakose,J.
We have today by common judgment in LAA.1070/2007
and connected matters disposed of a number of appeals
pertaining to acquisition for the same purpose but relating to
land included in different categories. We notice that the land
under acquisition in this case was a large tract. We are of the
view that for the reasons stated in the common judgment the
impugned judgment is liable to be interfered with. Hence in
modification of the impugned judgment and decree we refix land
value at Rs.77,400/- per Are. Cost allowed originally will stand
reduced proportionately in accordance with the modified decree
being passed in the appeal. Claimants will be entitled for all
statutory benefits on the total enhanced compensation to which
they become eligible by virtue of this judgment.
PIUS C.KURIAKOSE, JUDGE.
C.K.ABDUL REHIM, JUDGE.
okb