High Court Kerala High Court

The District Collector vs M.L.Anto on 10 November, 2009

Kerala High Court
The District Collector vs M.L.Anto on 10 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1146 of 2007()


1. THE DISTRICT COLLECTOR,  THRISSUR.
                      ...  Petitioner
2. THE EXECUTIVE ENGINEER,

                        Vs



1. M.L.ANTO, S/O.LONAPPAN,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.P.N.RAMAKRISHNAN NAIR

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

 Dated :10/11/2009

 O R D E R
                    PIUS C.KURIAKOSE &
                 K.SURENDRA MOHAN, JJ.
              -------------------------------------------
                L.A.Appeal No.1146 of 2007
              -------------------------------------------
        Dated this the 10th day of November, 2009

                           JUDGMENT

Pius C.Kuriakose,J.

This is an appeal by the Government and the case

pertains to acquisition of land in Pariyaram Village pursuant

to Section 4(1) notification published on 23.1.2001. The

L.A.Officer awarded land value at the rate of Rs.6390/- per

cent. The reference court under the impugned judgment

re-fixed the same at Rs.8,800/- per cent. The court below

was not impressed by the evidence adduced by the

claimants. Ultimately, it is relying on the basis document

itself that the current enhancement is granted.

Having gone through the impugned judgment, we are

of the view that the enhancement granted by the reference

court cannot be said to be excessive. This appeal

preferred by the Government is dismissed, without

prejudice to the appeals, if any, filed by the claimants.

PIUS C.KURIAKOSE,
JUDGE

K.SURENDRA MOHAN,
JUDGE

css/