IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 625 of 2006()
1. THRISSUR MUNICIPAL CORPORATION,
... Petitioner
Vs
1. K.SURENDRANATHAN, S/O.LATE
... Respondent
2. K.SUKUMARAN, S/O.LATE KALYANIKUTTY AMMA,
3. THE SPECIAL TAHSILDAR, L.A.THRISSUR
4. THE DISTRICT COLLECTOR, THRISSUR.
For Petitioner :SRI.K.B.MOHANDAS
For Respondent :SRI.JIJO PAUL
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :23/11/2009
O R D E R
M.N. KRISHNAN, J.
...........................................
L.A.A.No.625 OF 2006
.............................................
Dated this the 23rd day of November, 2009
J U D G M E N T
The property having an extent of 0.0050 hectares of
land in Sy.No.1309/2 of Thrissur village was acquired for the
purpose of widening of Chembottil road. An amount of
Rs.74,978/= was settled as compensation. In reference,
the Land Acquisition Court had enhanced the land value to
Rs.89,617.61. It is against that decision, the requisitioning
authority has come up in appeal. The additional land value
which the land Acquisition Court has awarded comes to
Rs.44,416.61. Against the very same award, the State
Government has preferred an appeal as LAA.No.759/2008
and the learned Government Pleader in fairness submits
before me that on 22.5.2008 the said appeal has been
dismissed, which means the enhanced land value has been
affirmed by the court. Since the appeal of the State
Government is dismissed, nothing further remains to be
done in this case and therefore in the light of the dismissal of
LAA.No.759/2008, this appeal also is dismissed.
M.N. KRISHNAN, JUDGE
cl
: 2 :