High Court Kerala High Court

State Of Kerala vs G.Thankappan Pillai on 29 July, 2008

Kerala High Court
State Of Kerala vs G.Thankappan Pillai on 29 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1275 of 2008()


1. STATE OF KERALA.
                      ...  Petitioner

                        Vs



1. G.THANKAPPAN PILLAI,
                       ...       Respondent

2. SUBHADRA AMMA, W/O.THANKAPPAN PILAI,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :29/07/2008

 O R D E R
                     PIUS C. KURIAKOSE, J.
                  ----------------------------------
                   L.A.A.NO. 1275        of 2008
                  ----------------------------------
           Dated this the 29th      day of July , 2008

                            JUDGMENT

Mr.Basant Balaji, learned Senior Government Pleader has

addressed me extensively on the grounds raised in the appeal

memorandum. It is seen that the learned Subordinate Judge

placed reliance on Ext.A2 judgment in LAR No.123/93. Ext.A2

was in a case relating to acquisition for the same purpose, but

pursuant to a notification which was 9 months after the relevant

Section 4(1) notification in this case which is dated 29.2.1992.

The learned Judge noticed that while in LAR No.21/95 the

awarding officer granted Rs.9537/- per Are for the acquired

properties, even 9 months thereafter in Ext.A2 case the

awarding officer granted only Rs.6059/- per Are. I also feel that

the court below was justified in thinking that, even according to

the awarding officer the acquired property was superior. The

only question which arises now is whether Ext.A2 judgment has

attained finality.

L.A.A. No.1275/2008 2

The Registry reports that Ext.A2 has attained finality in the

sense that nobody has preferred appeal against Ext.A2. Under

these circumstances, I do not find any warrant for interfering

with the judgment under appeal. The appeal fails and the same

will stand dismissed in limine.

PIUS C. KURIAKOSE
JUDGE
dpk