IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 719 of 2008(D)
1. THE DISTRICT COLLECTOR, MALAPPURAM.
... Petitioner
Vs
1. KANNACHERI SREEDHARAN
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :10/07/2008
O R D E R
PIUS C. KURIAKOSE,J.
- - - - - - - - - - - - - - - - - - - - - - - - -
L.A.A.No.719 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated: 10th July, 2008
JUDGMENT
This appeal by the Government relates to acquisition of 0.0020
hectares of land for the purposes of Diversion Road Block III in
Pallikkal Village in Malappuram District pursuant to a notification
under Section 4(1) dated 3.3.1997. The land acquisition officer
awarded land value at the rate of Rs.6552/- per cent. This was
enhanced to Rs.10,080/- per cent by the reference court relying on
the evidence which consisted of Ext.A1 document on the side of the
claimant apart from A.W.1, the testimony of the claimant, document
Ext.B1 on the side of the respondent and the counter oral evidence of
R.W.1. Having gone through the judgment of the learned Subordinate
Judge I find that the judgment is based on the evidence which has
been correctly appreciated. The value of the land arrived at by the
learned Subordinate Judge is more or less equal to the market value
of similarly situated properties. Moreover, it is brought to my notice
that cases involving similar enhancement granted by the reference
court in relation to the acquisition for the same purposes have been
confirmed by this court in dismissing appeals. This appeal therefore
will stand dismissed in limine.
srd PIUS C.KURIAKOSE, JUDGE
W.P.C.No. - 2 -