High Court Kerala High Court

State Of Kerala vs Prameela on 25 May, 2010

Kerala High Court
State Of Kerala vs Prameela on 25 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 289 of 2003()


1. STATE OF KERALA
                      ...  Petitioner

                        Vs



1. PRAMEELA D/O. MEENAKSHI PILLAI,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.V.RAJENDRAN (PERUMBAVOOR)

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

 Dated :25/05/2010

 O R D E R
         PIUS C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
                     ------------------------
                    L.A.A.No. 289 OF 2003
                     ------------------------

             Dated this the 25th day of May, 2010

                          JUDGMENT

Pius C.Kuriakose, J.

Even though various grounds have been raised assailing the

judgment of the Reference Court, having scanned the impugned

judgment, we are of the view that it is more or less the correct

market value of the property that has been arrived at by the

learned Sub Judge. In fact, this case was referred to Lok Adalat

hoping that it will be possible to settle the issue between the

parties upon the Government paying the amount as decreed by

the court below as on the date of filing of the appeal within a

short period. The settlement did not materialise since the

claimant was absent.

2. Under the above circumstances, we dismiss the appeal

confirming the award of the court below. However, we direct the

Execution Court to explore the possibility of a settlement, before

coercive process is issued in execution by directing the

Government to deposit the amount due as on 16/12/2002 within

L.AA.No.289/2003 2

a short time and reciprocally directing the claimant to receive

that amount in full and final settlement.

The appeal stands dismissed with directions.

PIUS C.KURIAKOSE,JUDGE

C.K.ABDUL REHIM , JUDGE
dpk

L.AA.No.289/2003 3

PIUS C.KURIAKOSE &
C.K.ABDUL REHIM, JJ.

————————
L.A.A.No. 289 OF 2003

————————

JUDGMENT

25th May, 2010.

L.AA.No.289/2003 4

PIUS C.KURIAKOSE,JUDGE

C.K.ABDUL REHIM , JUDGE

dpk

PIUS C.KURIAKOSE,JUDGE

C.K.ABDUL REHIM , JUDGE

dpk

L.AA.No.289/2003 5

PIUS C.KURIAKOSE,JUDGE

C.K.ABDUL REHIM , JUDGE
dpk