High Court Kerala High Court

Joseph vs State Of Kerala on 23 June, 2010

Kerala High Court
Joseph vs State Of Kerala on 23 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 513 of 2010()


1. JOSEPH, AGED 62 YEARS, S/O.RAPHEL,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.K.S.BABU

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :23/06/2010

 O R D E R
               PIUS C. KURIAKOSE &
              C. K. ABDUL REHIM, JJ.
    ------------------------------------------------
              L. A. A. No.513 of 2010
    ------------------------------------------------
       Dated this the 23rd day of June, 2010

                    JUDGMENT

Pius C. Kuriakose, J

Even though Smt.N.Sudha, the learned

counsel for the appellant was very persuasive in

her submissions, we do not find way to grant

relief to the appellant. The claim in this appeal is

confined to the claim for additional compensation

for the building which existed on the properties

under acquisition. We find that the reference in

question was one under Section 28A(3). In such a

reference as rightly found by the learned

Subordinate Judge, the concern of the court is

regarding market value of the land only. We do

L. A. A. No.513 of 2010 -2-

not find any infirmity about the impugned

judgment. This appeal will stand dismissed in

limine.

PIUS C. KURIAKOSE
JUDGE

C. K. ABDUL REHIM
JUDGE
kns/-

L. A. A. No.513 of 2010 -3-

PIUS C. KURIAKOSE &
C. K. ABDUL REHIM, JJ.

————————————————

C. M. Application No.801 of 2010 in
L. A. A. No.513 of 2010

————————————————

Dated this the 2nd day of June, 2010

ORDER

Pius C. Kuriakose, J

Heard both sides. The delay is condoned on

condition that the appellant pays a sum of

Rs.1,500/- to the High Court Legal Services

Committee within two weeks from today and on

further condition that in the event of the appeal

being allowed and the appellant becoming eligible

for enhanced compensation, such enhanced

compensation will not carry interest otherwise

admissible under Section 28 of the Land

L. A. A. No.513 of 2010 -4-

Acquisition Act during the period of 88 days

condoned by this order.

Annex a copy of this order to the judgment to

be passed in this appeal. Registry will send up the

appeal for admission, once the receipt against

payment of cost to the High Court Legal Services

Committee is noticed.

PIUS C. KURIAKOSE
JUDGE

C. K. ABDUL REHIM
JUDGE
kns/-