High Court Kerala High Court

The District Collector vs Mukkodan Karuttuchali on 23 September, 2009

Kerala High Court
The District Collector vs Mukkodan Karuttuchali on 23 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1692 of 2008()


1. THE DISTRICT COLLECTOR,
                      ...  Petitioner

                        Vs



1. MUKKODAN KARUTTUCHALI
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.C.KHALID

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :23/09/2009

 O R D E R
                    PIUS C.KURIAKOSE &
                 K.SURENDRA MOHAN, JJ.
              -------------------------------------------
               L.A.Appeal No.1692 of 2008
              -------------------------------------------
       Dated this the 23rd day of September, 2009

                           JUDGMENT

Pius C.Kuriakose,J.

The lands under acquisition in this case were included in

category-D by the Land Acquisition Officer. We set aside the

judgment and decree under appeal and remand the LAR to

the reference court. The reference court is directed to decide

whether the lands under acquisition were enjoying frontage of

any road. If the enquiry reveals that the property was enjoying

frontage of road, the learned subordinate judge will proceed

as if the lands were eligible to be included in category-C and

award Rs.26,730/- per Are. However, if the enquiry reveals

that the land did not have any frontage of road, the

subordinate judge will award land value at the rate of

Rs.21,384/- per Are only.

The parties will appear before the reference court on

15.10.2009.

PIUS C.KURIAKOSE,
JUDGE

K.SURENDRA MOHAN,
JUDGE
css/