IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1615 of 2008()
1. THE GENERAL MANAGER, K.S.I.D.C.
... Petitioner
Vs
1. PULLIYULLATHIL KOTTAYI PREMA,
... Respondent
2. GOVERNMENT OF KERALA, REP. BY
For Petitioner :SRI.D.KRISHNANKUTTY PILLAI
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :31/10/2008
O R D E R
PIUS C. KURIAKOSE,J.
- - - - - - - - - - - - - - - - - - - - - - - - -
L.A.A.No.1615 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated: 31st October, 2008
JUDGMENT
This appeal by the requisitioning authority pertains to acquisition
in Kuthuparamba village for the purpose of widening of the road to the
Industrial Growth Centre, Valiyavelicham. The Land Acquisition Officer
fixed land value at the rate of Rs.3899/- per cent relying on the basis
document. The reference court after evaluation of the evidence which
came on record would refix the land value at the rate of Rs.10,000/-
per cent. I had occasion to consider similar cases involving
enhancement by the reference court at the same rate. Under my
common judgment in LAA Nos.1452/08, 1453/08 and 1455/08, I have
refixed the land value at Rs.9000/- per cent. Adopting the reasons
stated in that common judgment, the land value of the acquired
properties in this case also will stand refixed at Rs.9000/- per cent.
The appeal will stand allowed to that extent. It is made clear that the
respondents-claimants will be entitled for all statutory benefits due
under Sections 23(2), 23(1A) and 28 of the Land Acquisition Act. The
parties will suffer their costs through out.
srd PIUS C.KURIAKOSE, JUDGE