High Court Kerala High Court

State Of Kerala vs Aley on 20 July, 2010

Kerala High Court
State Of Kerala vs Aley on 20 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 745 of 2008()


1. STATE OF KERALA.
                      ...  Petitioner

                        Vs



1. ALEY,W/O.SOURIAR,MARAPPILLIL HOUSE,
                       ...       Respondent

2. JOHNY,S/O.SOURIAR,MARAPPILLI HOUSE,

3. MATHAI,S/O.SOURIAR,MARAPPILLIL HOUSE,

4. MARY,W/O.SEBASTIAN,NIRAPPEL HOUSE,

5. CHINNAMMA JOHN,NADUVILEKOLLIYIL

6. JOSEPH,S/O.SOURIAR,MARAPPILLIL HOUSE,

7. PHILOMINA MANUEL,NEDUMKALLEL HOUSE,

8. LUCY GEORGE,AYYAMKOTTIL HOUSE,

                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 :20/07/2010

 O R D E R
               PIUS C. KURIAKOSE &
              C. K. ABDUL REHIM, JJ.
    ------------------------------------------------
              L. A. A. No.745 of 2008
    ------------------------------------------------
       Dated this the 20th day of July, 2010

                    JUDGMENT

Pius C. Kuriakose, J

Service of notice to the respondents is yet to

be completed. But having considered the

impugned judgment once again and having kept

in mind the rates and land value approved by this

Court in the same village and the neighbouring

villages, we are of the view that the re-fixation of

land value under the impugned judgment at

Rs.8037/- per Are (Pothanikkad village – date of

Section 4(1) notification was on 12/04/03) is not

exorbitant. We are not inclined to entertain this

appeal any longer. Without granting time to the

L. A. A. No.745 of 2008 -2-

Government for curing the defect in the process,

the appeal will stand rejected.

PIUS C. KURIAKOSE
JUDGE

C. K. ABDUL REHIM
JUDGE
kns/-