IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 74 of 2006()
1. THE MANAGING DIRECTOR,
... Petitioner
Vs
1. BABU, CHAKKANATT COLONY,
... Respondent
2. KERALA STATE, REP. BY THE
For Petitioner :SRI.G.S.REGHUNATH
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :17/07/2008
O R D E R
PIUS C. KURIAKOSE, J.
-----------------------------------------------
LAA. No. 74 OF 2006
-----------------------------------------------
Dated this the 17th day of July, 2008
J U D G M E N T
The requisitioning authority KSIDC challenges in this appeal the
award of the Land Acquisition Reference Court (Sub Court, Cherthala)
in LAR. No.111 of 2003. The case pertains to acquisition of 1.21 Ares
of land in Pallippuram Village for the purpose of the Industrial
Growth Centre pursuant to a notification under section 4(1) dated 24-
1-1997. The land acquisition officer awarded land value at the rate of
Rs.7,876/- per Are which was enhanced by the court under the
impugned judgment to Rs.17,297/- per Are. The decision of the
Reference Court was on the basis of Ext.A1 judgment in LAR. No. 95 of
2002.
2. Having considered the judgment of the Reference Court I am
of the view that the court was justified in placing reliance on Ext.A1 in
which case also the acquisition was for the same purpose and as per
the very same section 4(1) notification. It was also found by the
Reference Court that the properties in A1 and the acquired properties
in this case were lying close to each other.
3. One of the grounds taken in the appeal memorandum is that
Ext.A1 has not been attained finality and that LAA. No. 251 of 2005 is
LAA. N0. 74 of 2006
-2-
pending before this court.
4. It is agreed to by Mr.Raghunath at the Bar that L.A.A. No.251
of 2005 was dismissed by a Division Bench on 4-12-2007. A copy of
the judgment in LAA. No. 251 of 2005 is made available and it is seen
therefrom that the rate fixed by the Court under Ext.A1 has been
confirmed.
The result of the above discussion is that this appeal will also
stand dismissed.
(PIUS C.KURIAKOSE, JUDGE)
ksv/