IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA App No. 654 of 2008()
1. THE SPECIAL TAHSILDAR (LA), KOZHIKODE.
... Petitioner
Vs
1. A.SAROJINI, KUNNAMPARAMBATH
... Respondent
2. SURESH BABU, KUNNAMPARAMBATH KARIMBAYIL
3. SYLENDRAN, KUNNAMPARAMBATH KARIMBAYIL
4. SUJATHA, KUNNAMPARAMBATH KARIMBAYIL,
5. AJITHA, KUNNAMPARAMBATH KARIMBAYIL,
6. SUMA, KUNNAMPARAMBATHKARIMBAYIL,
7. MINI, KUNNAMPARAMBATH KARIMBAYIL,
8. NANDINI, KUNNAMPARAMBATH KARIMBAYIL,
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :31/03/2008
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
----------------------------------------------------------------
L.A.A. NO.654 OF 2008
----------------------------------------------------------------
Dated this the 31st day of March, 2008
JUDGMENT
Kurian Joseph, J.
This appeal is filed against the judgment and decree in L.A.R.
No.437 of 1997 on the file of the Principal Sub Court, Kozhikode.
Acquisition is for the purpose of widening of Pottammal-
Manathalathazham road. The Land Acquisition Officer fixed land value at
Rs.13,446/- per cent. The extent of land involved is 3.14 cents. The
reference court fixed land value at Rs.25,000/- per cent. It is seen that the
reference court has referred to Ext.A4 judgment in L.A.R. No.119 of 1998
for the purpose of a reasonable enhancement. Though there is a finding
that the properties are not similar and similarly situated, in view of the
comparative disadvantages reasonable reduction from Ext.A4 has been
made and the value has been fixed at Rs.25,000/-.
We find that the reference court has thus made just and proper
fixation with regard to compensation in respect of the properties under
acquisition. There is no contra evidence to upset the finding. The appeal
L.A.A.NO.654/2008 2
is without merit and it is accordingly dismissed. I.A. No.1476 of 2008 is
also dismissed.
(KURIAN JOSEPH, JUDGE)
(HARUN-UL-RASHID, JUDGE)
sp/
L.A.A.NO.654/2008 3
KURAIN JOSEPH &
HAURN-UL-RASHID, JJ.
L.A.A. NO.654/2008
JUDGMENT
31st MARCH, 2008