High Court Kerala High Court

State Of Kerala Rep. By The vs Karayi Gangadharan on 8 June, 2010

Kerala High Court
State Of Kerala Rep. By The vs Karayi Gangadharan on 8 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 550 of 2010()


1. STATE OF KERALA REP. BY THE
                      ...  Petitioner
2. THE EXECUTIVE ENGINEER,
3. THE SPECIAL TAHSILDAR,

                        Vs



1. KARAYI GANGADHARAN,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :08/06/2010

 O R D E R
               PIUS C. KURIAKOSE &
              C. K. ABDUL REHIM, JJ.
    ------------------------------------------------
              L. A. A. No.550 of 2010
    ------------------------------------------------
       Dated this the 8th day of June, 2010

                    JUDGMENT

Pius C. Kuriakose, J

Even though several attractive grounds have

been raised in this appeal and the learned Senior

Government Pleader Smt.R.Bindu addressed

arguments on the basis of all those grounds, we

do not find justification for entertaining this

appeal. The property was situated in Dharmadam

village and the purpose of acquisition was

construction of approach road to Dharmadam

Bridge. The acquisition was pursuant to Section 4

(1) notification published in January, 2005. The

Land Acquisition Officer awarded land value at the

L. A. A. No.550 of 2010 -2-

rate of Rs.22,048/- per cent. The Reference Court

re-fixed the same at Rs.50,000/- per cent. This

was done on the basis of Ext.A1, a document of

1998. The property covered by Ext.A1 was

situated at a distance of 50 metres away from the

acquired property. We are of the firm view that

the reliance placed on Ext.A1 was justified.

Additions given actually are not sufficient when we

notice that seven years’ time has passed. At any

rate, there is no warrant for interference at the

instance of the Government. The appeal is

dismissed in limine.

PIUS C. KURIAKOSE
JUDGE

C. K. ABDUL REHIM
JUDGE
kns/-