High Court Kerala High Court

State Of Kerala vs E.T.Devassya on 30 October, 2008

Kerala High Court
State Of Kerala vs E.T.Devassya on 30 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1371 of 2007()


1. STATE OF KERALA.
                      ...  Petitioner

                        Vs



1. E.T.DEVASSYA,S/O.THOMAS,EDATTKUNNUMMAL
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :30/10/2008

 O R D E R
                     PIUS.C.KURIAKOSE,J.
                      ------------------------
                     L.A.A.No.1371 OF 2007
                      ------------------------
              Dated this the 30th of October, 2008

                           JUDGMENT

Smt.Latha Thankappan, senior Government Pleader, would

address me extensively on the various grounds raised. But, I

notice that the total stakes involved in the appeal is only

Rs.4071/-. Having gone through the judgment of the reference

court also, I find that the findings are, to a considerable extent,

based on Ext.A1 judgment. In fact, Ext.A1 would have justified

a higher land value, but the learned Subordinate Judge granted

only a lesser land value. I also notice that as against the oral

evidence of PW-1, no counter oral evidence is adduced by the

Government.

2. For all these reasons challenge against the impugned

judgment will fail. The appeal will stand dismissed. But, I find

merit in the submission of the learned Government Pleader that

the learned Sub Judge erred in granting the amount due under

Section 23 (1-A) for the period from 9.8.1999 to 15.5.2002.

The correct date of Section 4(1) notification is the last date of

L.A.A..No.1371/2007 2

publication of that notification. Therefore, even as I repell the

grounds, the judgment and decree of the court below will stand

modified to the extent it relates to amount due under Section

23(1-A). The first respondent will be eligible for that amount

only during the period from 5/4/2000 till 15/5/20002.

(PIUS.C.KURIAKOSE,JUDGE)
dpk