Kerala High Court
The Special Tahsildar (La) vs Thaikkottathil Dasan on 3 July, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1046 of 2008()
1. THE SPECIAL TAHSILDAR (LA), KOZHIKODE.
... Petitioner
Vs
1. THAIKKOTTATHIL DASAN, THAIKKOTTATHIL
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :03/07/2008
O R D E R
PIUS.C.KURIAKOSE, J.
- - - - - - - - - - - - - - - - - - - - -
L.A.A.No. 1046 OF 2008
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 3rd day of July, 2008
JUDGMENT
In this appeal, the Government impugns the decision of the
reference court enhancing the land value from Rs. 4,720/- per cent to
Rs. 17,000/- per cent in a case pertaining to acquisition for Feroke-
Mannur-Kadalundi road pursuant to a notification under Section 4(1)
dated 22-11-1991. This court has by several judgments confirmed like
enhancements granted by the reference court in similar cases covered
by the very same section 4(1) notification for the very same purpose.
Considering those decisions, I am of the view that no useful purpose
will be served from the government’s point of view by admitting this
appeal. Appeal will stand dismissed inlimine.
PIUS.C.KURIAKOSE
JUDGE
sv.