High Court Kerala High Court

Bava vs State Of Kerala on 22 November, 2010

Kerala High Court
Bava vs State Of Kerala on 22 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1243 of 2010()


1. BAVA, AGED 55 YEARS, S/O.MUHAMMED,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE EXECUTIVE ENGINEER,

                For Petitioner  :SRI.M.A.ABDUL HAKHIM

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :22/11/2010

 O R D E R
              K.M.JOSEPH & M.C.HARI RANI, JJ.
        ------------------------------------------------------
                   L.A.A.No.1243 of 2010-A
            ----------------------------------------------
         Dated, this the 22nd day of November, 2010

                         J U D G M E N T

K.M.Joseph, J.

An extent of 14 Ares of land in Sy.No.42/13A of

Edappally North village lying on the side of NH-17 was acquired

under 4 (1) Notification dated 14.3.2002 for widening of NH-17.

Respondents fixed the land value at Rs.1,59,000/- per Are. On

reference, the reference Court fixed the land value at

Rs.3,33,790/- per Are relying on Ext.A1 judgment in

L.A.R.No.258 of 2007. It is feeling aggrieved by the same, the

appellant is before us.

2. We heard the learned counsel for the appellant.

The learned counsel for the appellant fairly brings to our notice

the judgment of this Court in L.A.A.No.699/2009 and points out

that by the said judgment this Court has affirmed the judgment

in L.A.R.No. 258 of 2007. In such circumstances, there is no

merit in this appeal and we dismiss the same.

(K.M.JOSEPH)
JUDGE.

(M.C.HARI RANI)
JUDGE.

MS