IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA App No. 792 of 2005()
1. THE STATE OF KERALA.
... Petitioner
Vs
1. BALAN P.P.,
... Respondent
2. THE SECRETARY,
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.M.GOPIKRISHNAN NAMBIAR
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.T.SANKARAN
Dated :06/02/2007
O R D E R
KURIAN JOSEPH & K.T.SANKARAN,JJ.
-----------------------------------------
L.A.A.Nos.792, 1127, 1392 of 2005
& L.A.A.No. 61 of 2006
-----------------------------------------
Dated this the 8th day of February, 2007
JUDGMENT
Kurian Joseph,J.
These appeals arise out of a common judgment in
L.A.R.No.411/2000 and connected cases on the file of the Sub Court,
Kozhikode. The acquisition is for widening Thadampattuthazham-
Parambikadavu road. On the side of the claimants, Ext.A1 document
was marked. A Commission was taken and the report and sketch were
marked as Exts.C1 and C2. There was no evidence on the part of the
respondents. The claimant was also examined. On evidence the
reference court found that 17.23 cents which is used for taking laterite
stone was sold at the relevant time for Rs.2,58,450/-. Therefore, the
value per cent was Rs.15,000/-. The reference court further held that if
such a barren land used only for extraction of laterite stone could be
valued at Rs.15,000/- per cent it was only just, fair and reasonable to
award 30% more to the acquired lands since those lands were situated
at a commercially important area. The learned Government Pleader
L.A.A.No.792/2005 and connected cases.
-:2:-
submits that there was no evidence available before the Court below to
grant such enhancement. We are afraid the contention cannot be
appreciated. The report of the Commission and the sketch would
indicate otherwise. All that apart, there is no evidence on behalf of the
appellants. Still further it is seen that there is no appeal in some of the
reference cases namely L.A.R.Nos.26/2001, 35/2001 and 135/2001.
For all the above reasons we do not find any merit in these
appeals. They are accordingly dismissed.
(KURIAN JOSEPH, JUDGE)
(K.T.SANKARAN, JUDGE)
ahg.