IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1243 of 2010()
1. BAVA, AGED 55 YEARS, S/O.MUHAMMED,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE EXECUTIVE ENGINEER,
For Petitioner :SRI.M.A.ABDUL HAKHIM
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :22/11/2010
O R D E R
K.M.JOSEPH & M.C.HARI RANI, JJ.
------------------------------------------------------
L.A.A.No.1243 of 2010-A
----------------------------------------------
Dated, this the 22nd day of November, 2010
J U D G M E N T
K.M.Joseph, J.
An extent of 14 Ares of land in Sy.No.42/13A of
Edappally North village lying on the side of NH-17 was acquired
under 4 (1) Notification dated 14.3.2002 for widening of NH-17.
Respondents fixed the land value at Rs.1,59,000/- per Are. On
reference, the reference Court fixed the land value at
Rs.3,33,790/- per Are relying on Ext.A1 judgment in
L.A.R.No.258 of 2007. It is feeling aggrieved by the same, the
appellant is before us.
2. We heard the learned counsel for the appellant.
The learned counsel for the appellant fairly brings to our notice
the judgment of this Court in L.A.A.No.699/2009 and points out
that by the said judgment this Court has affirmed the judgment
in L.A.R.No. 258 of 2007. In such circumstances, there is no
merit in this appeal and we dismiss the same.
(K.M.JOSEPH)
JUDGE.
(M.C.HARI RANI)
JUDGE.
MS