High Court Kerala High Court

District Collector vs Adhikarakunnath Rugmini Amma … on 17 August, 2009

Kerala High Court
District Collector vs Adhikarakunnath Rugmini Amma … on 17 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 795 of 2008()


1. DISTRICT COLLECTOR, MALAPPURAM.
                      ...  Petitioner

                        Vs



1. ADHIKARAKUNNATH RUGMINI AMMA (DIED),
                       ...       Respondent

2. PREMALATHA, D/O.A.K.RUGMINI AMMA,

3. VATHSALA, D/O.A.K.RUGMINI AMMA,

4. PRASANA, D/O.A.K.RUGMINI AMMA,

5. BALAKRISHNAN NAIR, H/O.A.K.RUGMINI AMMA,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.K.RAMACHANDRAN  (NO MEMO)

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :17/08/2009

 O R D E R
        PIUS C.KURIAKOSE & K.SURENDRA MOHAN, JJ.
                     ------------------------
                     L.A.A.No.795 OF 2008
                     ------------------------

             Dated this the 17h day of August, 2009

                          JUDGMENT

Pius C.Kuriakose, J.

This is an appeal preferred by the Government. The

acquisition was pursuant to Section 4(1) notification published on

1-2-1994. The property was in Malappuram village and within

the limits of the Malappuram Municipal town. The land

acquisition officer awarded land value at the rate of Rs.5,837/-

per cent. The reference court under the impugned judgment,

on the basis of the evidence which came on record, refixed the

land value at Rs.10,000/- per cent.

2. Having gone through the impugned judgment and having

heard the submissions of Smt.Latha T.Thankappan, learned

senior Government Pleader for the appellant and those of Sri.

K.Ramachandran, learned counsel, who has taken notice on

behalf of the respondent claimant, we are of the view that the

enhancement granted by the reference court cannot be said to be

excessive. Findings of the learned Subordinate Judge is justified

on the basis of the evidence which is actually available on record.

LAA.No.795/2008 2

According to us, there is no warrant for interference at the

instance of the Government. The appeal will stand dismissed.

No costs.

PIUS C.KURIAKOSE,JUDGE

K.SURENDRA MOHAN, JUDGE
dpk