High Court Kerala High Court

State Of Kerala vs Raman Nair on 19 November, 2009

Kerala High Court
State Of Kerala vs Raman Nair on 19 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 129 of 2007()


1. STATE OF KERALA.
                      ...  Petitioner

                        Vs



1. RAMAN NAIR, VILAKUNNATH,
                       ...       Respondent

2. THANKAMMA, VILAKUNNATH,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.R.RAJASEKHARAN PILLAI

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :19/11/2009

 O R D E R
                     M.N. KRISHNAN, J.
              = = = = = = = = = = = = = = =
                  L.A.A. NO. 129 OF 2007
              = = = = = = = = = = = = = = =
       Dated this the 19th day of November, 2009.

                       J U D G M E N T

This is an appeal preferred against the award of the

Land Acquisition Court, Mavelikkara in LAR 537/94. An area

having an extent 1.20 Ares of wet land in Sy.No.5553/ 353/22

was acquired from the claimant. The Land Acquisition officer

awarded a compensation and dissatisfied with the same a

reference was made. The reference Court awarded 60% of the

land value in Ext.A1 which is a copy of the judgment in LAR

612/91. Against the judgment in LAR 612/91, an appeal LAA

953/97 was filed before this Court and it ended in dismissal.

The learned Subordinate Judge has discussed the matter in

detail and held that the land covered by Ext.A1 is of more

importance and on a comparison with that, large value cannot

be granted and therefore it refixed the land value at 60% of

the revised land value in Ext.A1. Therefore it fixed the land

value at Rs.3,135/- per Are and awarded the difference of

L.A.A. 129 OF 2007
-2-

Rs.2,394/- per Are as enhanced land value. The Land

Acquisition Court had considered the matter only in the proper

perspective in the light of the judgment in Ext.A1. Therefore

the award does not call for any interference. Hence the LAA is

dismissed.

M.N. KRISHNAN, JUDGE.

ul/-