IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 400 of 2008(D)
1. THE STATE OF KERALA REP. BY THE
... Petitioner
2. THE EXECUTIVE ENGINEER, NH DIVISION
Vs
1. CHAKKIATH LAKSHMI,
... Respondent
2. CHAKKIATH KOUSALLYA
3. CHAKKIATH RAMADASAN,
4. CHAKKIATH RADHA,
5. CHAKKIATH RAMACHANDRAN,
6. CHAKKIATH REMA
7. CHEMBEN DEVI,
8. K.PADMAVATHY,W/O.LATE CHAKKIATH BALAN
9. C.K.MANOJ KUMAR,
10. C.K.JEEJA,
11. C.K.SEEJANA,
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.SERGI JOSEPH THOMAS
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :02/07/2008
O R D E R
PIUS.C.KURIAKOSE, J.
- - - - - - - - - - - - - - - - - - - - -
L.A.A.No. 400 OF 2008
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 2nd day of July, 2008
JUDGMENT
The appeal is remaining defective on the reason that service of
notice has not been completed on all the respondents. But I find that it
will be possible to finally decide the appeal even before the service is
completed.
2. This appeal pertains to acquisition of land for the
construction of Thalassery-Mahe bye-pass to NH 17 pursuant to a
notification under Section 4(1) dated 13-07-2000. The awarding
officer granted land value at the rate of Rs. 7761/- per cent which was
enhanced by the court to Rs. 17,500/-. It is brought to my notice that a
Division Bench of this court in a large number of cases including
L.A.R. No. 766/2006 approved the enhancement granted by the
reference court. This appeal accordingly will stand rejected.
PIUS.C.KURIAKOSE
JUDGE
sv.