IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 270 of 2008()
1. THE DISTRICT COLLECTOR, MALAPPURAM.
... Petitioner
Vs
1. ATHIKKAVIL ABDUL SAMAD
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.E.NARAYANAN
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :03/07/2008
O R D E R
PIUS C. KURIAKOSE,J.
- - - - - - - - - - - - - - - - - - - - - - - - -
L.A.A.Nos.270 & 489 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated: 3rd July, 2008
JUDGMENT
Both these appeals are directed against the judgments of the
land acquisition reference court refixing the compensation determined
by the land acquisition officer for the properties which were acquired
for the purpose of construction of a diversion road to Kondotty-
Tirurangadi road Block II at Pallikkal in Malappuram District. My
attention is drawn by Mr.E.Narayanan, counsel for the respondents to
my own judgment in LAA No.173/07. It is seen from that judgment
that in respect of another case covered by the very same Section 4
(1) notification in which also refixation of compensation was made by
the reference court to the same extent. This court has confirmed the
decision of the reference court. Considering the judgment in LAA
No.173/07, there is no warrant for interfering with the judgments
which are impugned in these appeals. Both the appeals will stand
dismissed.
srd PIUS C.KURIAKOSE, JUDGE