IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1682 of 2007()
1. THE MANAGING DIRECTOR,
... Petitioner
Vs
1. RAJASEKHARAN,
... Respondent
2. KERALA STATE, REP. BY THE
For Petitioner :SRI.D.KRISHNANKUTTY PILLAI
For Respondent :SRI.J.OM PRAKASH
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.T.SANKARAN
Dated :23/09/2008
O R D E R
KURIAN JOSEPH & K.T.SANKARAN, JJ.
----------------------------------------------
L.A.A. Nos.1682 & 1741 of 2007
----------------------------------------------
Dated 23rd September, 2008.
J U D G M E N T
Kurian Joseph, J.
C.M.Application No.2049/07 in LAA 1682/07 : Delay condoned.
Both the claimant and the requisitioning authority are
aggrieved by the fixation of land value made by the reference
court, Sub Court, Cherthala in LAR 82/02. The acquisition is for
the purpose of Industrial Growth Centre, Pallippuram. It is seen
that this court had considered similar matters, leading to the
common judgment in LAA 831/05 and connected cases and fixed
the land value at Rs.29,640/- per Are. It is not in dispute that
the property covered by the reference under appeal is also part
of the same acquisition and is similarly situated also. For parity
of reasons, we dismiss LAA 1682/07 filed by the requisitioning
authority and partly allow LAA 1741/07 filed by the claimant,
fixing the land value at Rs.29,640/- per Are. The
LAA Nos.1682 & 1741/07 2
appellant/claimant shall also be entitled to the consequential and
eligible statutory benefits.
I.A.4403/07 in LAA 1682/07 : Dismissed.
KURIAN JOSEPH, JUDGE.
K.T.SANKARAN, JUDGE.
tgs
KURIAN JOSEPH &
K.T.SANKARAN, JJ
———————————————-
L.A.A. Nos.1682 & 1741 of 2007
———————————————-
J U D G M E N T
Dated 23rd September, 2008.