IN THE HIGH COURT OF KERALA AT ERNAKULAM LA.App..No. 453 of 2009() 1. STATE OF KERALA, REP. BY THE DISTRICT ... Petitioner 2. THE DIRECTOR, DEPARTMENT OF Vs 1. CHITHARA SENAN, S/O. NEELAKANTAN, ... Respondent For Petitioner :GOVERNMENT PLEADER For Respondent : No Appearance The Hon'ble MR. Justice PIUS C.KURIAKOSE The Hon'ble MR. Justice P.Q.BARKATH ALI Dated :23/05/2009 O R D E R PIUS.C.KURIAKOSE & P.Q.BARKATH ALI, JJ. - - - - - - - - - - - - - - - - - - - - - L.A.A.No.453 OF 2009 - - - - - - - - - - - - - - - - - - - - - - - - - - Dated this the 23rd day of May, 2009 JUDGMENT
Pius.C.Kuriakose, J.
A copy of the judgment in L.A.A.No.537/07 is incorporated.
L.A.A.No.537/07 pertains to acquisition in the same village for the
same purpose pursuant to a Section 4(1) notification which was
published much earlier on 09/2/1998. The land value which was
granted in that case for similar property was slightly lesser than the
land value given in this case. Thus it can be safely concluded that the
properties are identical. Under the judgment in L.A.A.No.537/07, the
refixation of land value at the rate of Rs. l lakh per Are has been
approved by this court.
Under the above circumstances, there is no warrant at all for
interfering with the impugned judgment under which also the land
value is fixed at the rate of Rs. 1 lakh per Are.
PIUS.C.KURIAKOSE
JUDGE
P.Q.BARKATH ALI
JUDGE
sv.