IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 404 of 2010()
1. STATE OF KERALA, REPRESENTED BY THE
... Petitioner
2. THE EXECUTIVE ENGINEER,
Vs
1. SARASWATHY BAI,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice M.N.KRISHNAN
The Hon'ble MR. Justice K.T.SANKARAN
Dated :20/10/2010
O R D E R
M.N. KRISHNAN & K.T. SANKARAN, JJ.
= = = = = = = = = = = = = =
R.P. No. 404 OF 2010 IN
L.A.A. No. 432 OF 2005
= = = = = = = = = = = = = = =
Dated this the 20th day of October, 2010.
O R D E R
Krishnan, J.
This review petition is preferred to review
the judgment in L.A.A.432/05. It is submitted
that by virtue of a revised order passed in
L.A.A.774/06 the judgment requires review.
L.A.R.432/05 is preferred against the award of
the Land Acquisition Court in L.A.R.304/00.
2. 0.465 Ares in Re.Sy.No.71/7 of
Nellikode village is the subject matter. The
Court after consideration of the materials fixed
the land value at Rs.60,000/- per cent. A
perusal of the award would reveal that the
acquired land is situated by side of a road near
T.P.Kumaran Nair road within the limits of the
R.P. No. 404 OF 2010 IN
L.A.A. No. 432 OF 2005
-:2:-
Kozhikode Corporation. It is also submitted
that banks, commercial establishments, schools
and Kozhikode Medical College are located near
the acquired property. The Commissioner who
inspected the property has stated that the
property though not having direct road access it
is situated very near to T.P.Kumarn Nair road
and further it is also stated that a reference
has been made to L.A.R.240/00 wherein the same
and similarly situated land had been valued at
Rs.60,000/- and so the Court below had granted
the said market value for the property. So the
award does not suffer from any infirmity nor the
judgment passed by this Court requires review.
There is no error apparent on the face of the
record. Therefore the R.P. is dismissed.
M.N. KRISHNAN, JUDGE.
K.T. SANKARAN, JUDGE.
ul/-