IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 541 of 2009()
1. STATE OF KERALA,
... Petitioner
2. THE SPECIAL TAHSILDAR,
Vs
1. SOMASEKHARAN,S/O.KUNJAN,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :05/06/2009
O R D E R
PIUS.C.KURIAKOSE & P.Q.BARKATH ALI, JJ.
- - - - - - - - - - - - - - - - - - - - -
L.A.A.No.541 OF 2009
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 5th day of June, 2009
JUDGMENT
Pius.C.Kuriakose, J.
We do not find any ground to admit this appeal by the government.
The case pertains to acquisition of land in Kothanalloor village for the
purpose of MVIP pursuant to Section 4(1) notification dated 1-10-2002.
The land acquisition officer awarded land value at the rate of Rs.13649/- per
Are. The reference court on the basis of the evidence which consisted of
Ext.A1, testimony of AW1 and Exts.R1 to R3 refixed the land value at the
rate of Rs.23203/-. There was no counter oral evidence to the testimony of
AW1. Ext.A1 was a relevant judgment.
Having gone through the impugned judgment, we are of the view that
the enhancement presently granted is quite reasonable and there is no
warrant for interference . The appeal will stand dismissed.
PIUS.C.KURIAKOSE
JUDGE
P.Q.BARKATH ALI
JUDGE
sv.