High Court Kerala High Court

State Of Kerala vs P.T.Ramanujan on 30 January, 2009

Kerala High Court
State Of Kerala vs P.T.Ramanujan on 30 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 1208 of 2007()


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

                        Vs



1. P.T.RAMANUJAN, SAROJ,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.R.K.MURALEEDHARAN

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :30/01/2009

 O R D E R
             KURIAN JOSEPH & K.T. SANKARAN, JJ.
        ----------------------------------------------------
          R.P Nos.1208/2007 IN L.A.A.No.774/2006,
              1278/2008 IN L.A.A.No.1383/2005 &
              1291/2008 IN L.A.A.No.1224/2005
        ----------------------------------------------------
          Dated this the 30th day of January, 2009.


                            O R D E R

Kurian Joseph, J.

These review petitions are filed by the State seeking review

of the judgments in L.A.A.No.774/2006 and L.A.A.Nos.1383 and

1224 of 2005 dated 09.04.2007 respectively. Acquisition is for

the purpose of National Highway bye-pass, Kozhikode.

2. After the disposal of L.A.A.No.774/2006, it was brought

to the notice of this Court that the essential dispute as to the

locational difference pertaining to the acquired property covered

by the appeals is under consideration by the reference court, Sub

Court, Kozhikode in L.A.R.No.492/1997. Learned counsel for the

claimants, however, submits that the property covered by

L.A.R.No.492/1997 pertains to a different notification altogether

and therefore the value fixed in that case may not have any

R.P.1208/07 & conn. cases 2

bearing on the fixation of value in these cases. But, as rightly

pointed out by the learned Government Pleader, after the

disposal of the said reference, this Court will be in a position to

know the locational advantage of the property though covered by

different notification and that factor has a bearing in the final

disposal of the appeals.

Therefore, the review petitions are allowed and the

judgments in L.A.A.No.774/2006 and L.A.A.Nos.1383 and 1224

of 2005 dated 09.04.2007 are recalled. Post the appeals for

disposal along with copy of the judgment in L.A.R.No.492/1997

on the file of the Sub Court, Kozhikode. Registry will obtain a

copy from the Sub Court and put up with the records.

KURIAN JOSEPH
JUDGE

K.T. SANKARAN
JUDGE

smp

R.P.1208/07 & conn. cases 3

KURIAN JOSEPH &
K.T. SANKARAN, JJ.

R.P Nos.1208 OF 2007,
1278 & 1291 OF 2008

O R D E R

30.01.2009