High Court Kerala High Court

Unnikrishnan Nair vs State Of Kerala on 3 August, 2010

Kerala High Court
Unnikrishnan Nair vs State Of Kerala on 3 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 755 of 2010()


1. UNNIKRISHNAN NAIR, AGED 42 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. ASST.EXECUTIVE ENGINEER,

                For Petitioner  :SRI.K.K.CHANDRAN PILLAI

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :03/08/2010

 O R D E R
                      HARUN-UL-RASHID, J.
                       ------------------------
                  L.A.A.Nos.755 & 858 Of 2010
                        ----------------------
             Dated this the 3rd day of August, 2010.

                          J U D G M E N T

The appeals are directed against the judgment and decree

in L.A.R.Nos.73/2005 & 72/2005 on the file of the Sub Court,

Thodupuzha, respectively. The reference court allowed

L.A.R.Nos.73/2005 & 72/2005 by re-fixing land value at the rate

of Rs.34,400/- & Rs.38,221/- per cent respectively. These two

reference cases along with four other cases were disposed of by a

common judgment. The claimants in the above said four

reference cases preferred appeals as L.A.A.No.470, 465, 674 and

748 of 2009. This Court by judgment dated 17.6.2010 allowed

the appeals and enhanced the land value and re-fixed at the rate

of Rs.86,450/- per Are. The said four appeals and these two

appeals are connected appeals. The property under acquisition in

all the cases are of the same value. By the very same judgment

the reference court re-fixed the land value at the rate of

Rs.34,400/- in L.A.R.Nos.69/2005 & 74/2005, Rs.38,221/- in

L.A.R.Nos.70/2005 & 71/2005. All the four cases were

L.A.A.Nos. 755 & 858 Of 2010

::2::

considered together and this Court by the judgment above

referred re-fixed the value at the rate of Rs.86,450/- per Are.

Based on the judgment passed by the Division Bench of this

Court, the appellants/claimants are also entitled to the same land

value as fixed in the connected cases. Hence this Court re-fix the

land value in L.A.R.Nos.72/2005 & 73/2005 at the rate of

Rs.86,450/- per Are.

In the result, the appeals are allowed. The claimants in

both cases are entitled to the land value at the rate of

Rs.86,450/- per Are. Appellants in both appeals are also entitled

to all eligible statutory benefits under the Land Acquisition Act.

No order as to costs.

HARUN-UL-RASHID,
Judge.

bkn/-