IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 392 of 2006()
1. THE MANAGING DIRECTOR, KSIDC
... Petitioner
Vs
1. PUTHUKKUDY MARIYAM, W/O AMMAD,
... Respondent
2. THE DISTRICT COLLECTOR, KOZHIKODE.
For Petitioner :SRI.JOBY CYRIAC, SC, KSIDC
For Respondent : No Appearance
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :04/11/2009
O R D E R
M.N. KRISHNAN, J.
= = = = = = = = = = = = = = =
L.A.A. NO. 392 OF 2006
= = = = = = = = = = = = = = =
Dated this the 4th day of November, 2009.
J U D G M E N T
This is an appeal preferred against the award of the
Land Acquisition Court, Koyilandy in LAR 178/03. LAR 178/03
relates to the acquisition of 0.0016 hectares of land comprised
in Sy.No.6/12 of Kinalur village. The Land Acquisition Court
after considering the materials has refixed the land value at
Rs.8,000/- per cent. It is against that decision the 2nd
respondent namely, K.S.I.D.C. has come up in appeal.
Though the claimant is served he has not entered appearance
before Court.
2. Heard the learned counsel for the appellant. The
learned counsel had brought to my notice a decision of the
Division Bench in LAA 388/06 which was preferred against the
judgment in LAR 218/03 of the Sub Court, Koyilandy. A
perusal of the award also would reveal that all these cases had
been disposed of by a common judgment by the Court. In the
L.A.A. 392 OF 2006
-2-
appeal referred to above the Division Bench held that in LAA
1452 of 2005 wherein there was a cross-objection as well, the
Court considered the matter elaborately and has refixed the
market value of the property at Rs.7,500/- per cent. Following
the same, the Division Bench modified the judgment and
refixed the land value at Rs.7,500/- per cent. Therefore the
appeal is allowed in part and the land value is fixed at
Rs.7,500/- per cent and the other benefits conferred on the
claimant by the Land Acquisition Court is retained. The appeal
is disposed of accordingly.
M.N. KRISHNAN, JUDGE.
ul/-