IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 2049 of 2008()
1. STATE OF KERALA, REP. BY THE DISTRICT
                      ...  Petitioner
2. EXECUTIVE ENGINEER,, PWD (ROAD SECTION)
                        Vs
1. ROHINI BAI, PALOTTUVILAKATHU PUTHEN
                       ...       Respondent
                For Petitioner  :GOVERNMENT PLEADER
                For Respondent  : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
 Dated :14/11/2008
 O R D E R
                      PIUS.C.KURIAKOSE,J.
                      ------------------------
                     L.A.A No. 2049 OF 2008
                      ------------------------
          Dated this the 14th day of November, 2008
                            JUDGMENT
Even though Sri.Basant Balaji, learned Government Pleader,
has addressed me strenuously on the various grounds raised in
this appeal, I am not inclined to admit this appeal. The appeal
pertains to re fixation of land value by the reference court at the
rate of Rupees Two Lakhs per Are in stead of the value of
Rs.98,681/- awarded by the officer. The acquisition was
pursuant to a notification under Section 4 (1) published on
15/5/2003 and was for the purpose of construction of a four lane
road from Ulloor junction to Kuzhivila bye pass within the limits
of the Thiruvananthapuram Corporation. I notice that similar
judgments pertaining to the very same acquisition pursuant to
the very same Section 4 (1) and for the very same purpose
wherein the same rate of enhancement was granted by the
reference court for exactly similar properties have been
confirmed by this court.
L.A.A..No.2049/2008 2
Under the above circumstances, there is no warrant for
interfering with the judgment under appeal. The appeal will
stand dismissed in limine.
 (PIUS.C.KURIAKOSE,JUDGE)
dpk