High Court Kerala High Court

State Of Kerala vs M.T.Varghese on 17 March, 2009

Kerala High Court
State Of Kerala vs M.T.Varghese on 17 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 293 of 2009()


1. STATE OF KERALA
                      ...  Petitioner
2. THE EXECUTIVE ENGINEER, NH DIVISION

                        Vs



1. M.T.VARGHESE, TC 20/1654, ORIENT HOUSE
                       ...       Respondent

2. EAPPEN THOMAS, TC 21/80, KARAMANA

3. SHERLY EAPPEN, TC.21/80

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

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

 Dated :17/03/2009

 O R D E R
       PIUS.C.KURIAKOSE & K.SURENDRA MOHAN, JJ.
                       - - - - - - - - - - - - - - - - - - - - -
                            L.A.A.No.293 OF 2009
                   - - - - - - - - - - - - - - - - - - - - - - - - - -
                   Dated this the 17th day of March, 2009

                                 JUDGMENT

Pius.C.Kuriakose, J.

We are not inclined to admit this appeal which pertains to

acquisition of land in Manacaud village pursuant to a notification under

Section 4(1) published on 31/03/1999 for the purpose of widening of

National Highway from Karamana to Killipalam. In this case, the land

acquisition officer awarded land value at the rate of Rs.2,28,163/- per

Are. The reference court on evaluating the evidence, which consisted

mainly of Ext.A1 common judgment in six land acquisition reference

cases which were in respect of the very same acquisition and the oral

testimony of claimant as AW1 would refix the land value at the rate of

Rs. 6,17,284/- per Are. It is noticed that there was absolutely no

counter oral evidence adduced by the Government rebutting the

testimony of AW1. Learned Government Pleader would submit that

against the other cases covered by the impugned judgment, appeals

have been preferred by the Government. But it is brought to our notice

LAA.No.293/09 2

that this court has, in L.A.A.No.234/09, another case pertaining to the

very same acquisition and pursuant to the very same section 4(1)

notification wherein the land acquisition officer awarded the land value

only at Rs. 20,774/- and the reference court had granted the same rate

of enhancement as in the present case, approved such enhancement

granted by the reference court. In other words, this court has already

approved the same enhancement which is granted to a property which

according to the land acquisition officer was inferior in quality to the

acquired property in this case. In the above circumstances, the appeal

will stand dismissed in limine.

PIUS.C.KURIAKOSE
JUDGE

K.SURENDRA MOHAN
JUDGE

sv.

LAA.No.293/09 2