IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 289 of 2008()
1. STATE OF KERALA, REP. BY THE DISTRICT
... Petitioner
Vs
1. JOSEPH MARY, MANAKATTU, KURAVILANGAD,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.GEORGE MATHEW
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :01/12/2009
O R D E R
M.N.KRISHNAN, J.
------------------------------------------
L.A.A. No. 289 OF 2008
------------------------------------------
Dated this the 1st day of December, 2009
JUDGMENT
This is an appeal preferred against the award of the Land
Acquisition Court, Pala in L.A.R.8/04. 2.75 Ares of land in Survey
No.306/2/1 of Kuravilangad Village had been acquired for the
purpose of MVIP (Muvattupuzha Valley Irrigation Project). Land
Acquisition officer fixed the land value at Rs.4,790/- per Are and
Land Acquisition Court enhanced at the rate of 3,500/- per Are.
Dissatisfied with the enhancement state has come up in appeal.
The Land Acquisition Court did not find in favour of the claimant
for placing reliance on Ext.A1. It also came to the conclusion
that the land in Ext.A1 and the acquired property are not in
similar situation. But it found that the property in Ext.A2 is very
near to the acquired property. It also found that the land in
question lies in an important place and the land value at
Rs.4,700/- per Are is inadequate. So taking into consideration,
the totality of the materials available, the Court fixed the
enhanced land value at Rs.3,500/- per Are. I not find any error
L.A.A. No. 289 OF 2008
2
committed by the Land Acquisition Court. Therefore the appeal
lacks merits and it is dismissed.
M.N.KRISHNAN,
JUDGE
SS