IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1698 of 2007(D)
1. THE SPECIAL TAHSILDAR (LA),
... Petitioner
2. THE DISTRICT COLLECTOR, THRISSUR.
3. THE GENERAL MANAGER, DISTRICT
Vs
1. SMT.BHAVANI DEVI, D/O.THAYYIL
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent :SMT.S.KARTHIKA
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :30/06/2009
O R D E R
PIUS.C.KURIAKOSE & P.Q.BARKATH ALI, JJ.
- - - - - - - - - - - - - - - - - - - - -
L.A.A.Nos. 1698 OF 2007 &
50, 410 OF 2008
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 30th day of June, 2009
JUDGMENT
Pius.C.Kuriakose, J.
Enhancement granted in these cases which pertain to acquisition of
land in Ayyanthole village for the purpose of establishment of Industrial
Development Plot at Puzhakkal Padom pursuant to Section 4(1) notification
published on 29-07-2000 is from Rs. 3710/- per Are to Rs. 5930/- per Are.
We have by our judgment in L.A.A.No.9/2007 approved the judgment
of the reference court fixing better market value for similar lands under
acquisition. This appeal accordingly will stand dismissed.
PIUS.C.KURIAKOSE
JUDGE
P.Q.BARKATH ALI
JUDGE
sv.