High Court Kerala High Court

State Of Kerala vs B.Rajeswari Amma on 2 November, 2009

Kerala High Court
State Of Kerala vs B.Rajeswari Amma on 2 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1346 of 2005()


1. STATE OF KERALA, REPRESENTED BY THE
                      ...  Petitioner

                        Vs



1. B.RAJESWARI AMMA, T.C. 42/620(1)
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :02/11/2009

 O R D E R
                        PIUS C.KURIAKOSE &
                     K.SURENDRA MOHAN, JJ.
                  -------------------------------------------
                   L.A.Appeal No.1346 of 2005
                  -------------------------------------------
          Dated this the 2nd day of November, 2009

                               JUDGMENT

Pius C.Kuriakose,J.

We do not find any warrant for interference in this appeal. The

case pertains to acquisition of land for the purpose of widening of

road from over bridge to Pazhavangadi. Relevant Section 4(1)

notification was published on 14.5.1997. The L.A.Officer awarded

land value at the rate of Rs.4,57,000/- per Are. Under the

impugned judgment, the reference court re-fixed the same at

Rs.17,31,306/- per Are.

2. It is brought to our notice that that this Court has dismissed

an appeal filed by the Government against the same acquisition

and land value was re-fixed by the LAO at Rs.22 lakhs per Are.

Under the above circumstances, we are of the view that the rate

granted under the impugned judgment which is to Rs.17 lakhs is

quite reasonable. The appeal is dismissed. No costs.

PIUS C.KURIAKOSE,
JUDGE

K.SURENDRA MOHAN,
JUDGE

css/