IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 231 of 2008()
1. STATE OF KERALA REP. BY THE
... Petitioner
Vs
1. GEORGE JACOB, THEKKE VEETTIL
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.R.MANOJ
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :08/07/2008
O R D E R
PIUS C. KURIAKOSE,J.
- - - - - - - - - - - - - - - - - - - - - - - - -
L.A.A.No.231 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated: 8th July, 2008
JUDGMENT
I am not inclined to admit this appeal preferred by the
Government against the award of the land acquisition reference
court. The acquisition was pursuant to a notification under Section 4
(1) dated 6.7.1999 for the purposes of Kesavadasapuram-
Mannanthala Reach of the four lane road in Kudappanakunnu village.
As against the land value of Rs.1,40,605/- per are fixed by the land
acquisition officer, the reference court would refix the land value at
Rs.2,50,000/- per are. The evidence before the reference court
consisted of mainly on Ext.A1 judgment in LAR No.4/01. Having gone
through the judgment of the reference court, I am of the view that
the learned Subordinate Judge was justified in placing reliance on
Ext.A1 since Ext.A1 was for various reasons a relevant judgment. It is
brought to my notice that Ext.A1 has attained finality in the sense
that the appeal preferred by the Government against the same has
been dismissed. It is also brought to my notice that against LAR
No.152/2000, a judgment which was relied on in Ext.A1 also there
LAA No.231/08 – 2 –
was no appeal. For both the above reasons, the appeal will stand
dismissed.
srd PIUS C.KURIAKOSE, JUDGE