High Court Kerala High Court

The Managing Director vs Thomas Wilfred on 25 May, 2010

Kerala High Court
The Managing Director vs Thomas Wilfred on 25 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1035 of 2009()


1. THE MANAGING DIRECTOR,
                      ...  Petitioner

                        Vs



1. THOMAS WILFRED,S/O.ANDREWS,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.G.S.REGHUNATH

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :25/05/2010

 O R D E R
               PIUS C. KURIAKOSE &
              C. K. ABDUL REHIM, JJ.
    ------------------------------------------------
             L. A. A. No.1035 of 2009
    ------------------------------------------------
       Dated this the 25th day of May, 2010

                     JUDGMENT

Abdul Rehim, J

This land acquisition appeal arises from an

acquisition made for expansion of “KINFRA Export

Promotion Industrial Park”. This Court had

occasion to dispose of a batch of appeals relating

to properties covered under the very same Section

4(1) notification in the very same acquisition

(judgment in LAA.1070/07 and connected cases

dt.18/03/10). The rates awarded by the Reference

Court was reduced by 10% in all the appeals

disposed of by the said common judgment,

considering largeness of extent of the properties

L. A. A. No.1035 of 2009 -2-

acquired. Following the same yardstick, this

appeal is disposed of re-fixing land value for

properties involved in category No.3 as

Rs.73,530/- per Are and for properties involved in

category No.5 as Rs.9,234/- per Are. The

respondents/claimants will be entitled for all

statutory benefits allowed by the Reference Court

based on re-fixed value.

2. Parties are directed to suffer their

respective costs.

PIUS C. KURIAKOSE
JUDGE

C. K. ABDUL REHIM
JUDGE
kns/-