IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 138 of 2009()
1. MANAGING DIRECTOR , KSIDC,
... Petitioner
Vs
1. PARAMBAN VASU, AASARIPARAMBA,
... Respondent
2. THE SPECIAL TAHSILDAR,
For Petitioner :SRI.JOBY CYRIAC, SC, KSIDC
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :22/09/2009
O R D E R
PIUS C. KURIAKOSE &
K. SURENDRA MOHAN, JJ.
------------------------------------------------
L. A. A. No.138 of 2009
------------------------------------------------
Dated this the 22nd day of September, 2009
JUDGMENT
Pius C. Kuriakose, J
This is an appeal by the Requisitioning Authority
and the acquisition was of the property in
Kuthuparamba Village for the purpose of widening the
road leading to the requisitioning authority’s Industrial
Growth Centre at Valiavelicham. The Land Acquisition
Officer awarded land value at the rate of Rs.2147/-
per cent which was enhanced under the impugned
judgment to Rs.10,000/- per cent. Though the
claimant/respondent has been served with notice, he
has not entered appearance before this Court. Our
attention is drawn by Sri.Joby Cyriac, the counsel for
L. A. A. No.138 of 2009 -2-
the appellant to judgment of this Court in K.S.I.D.C v.
Vayalambron Krishnan (2008(4) KLT 726) and the
other judgments following the above judgment. We
are of the view that for reasons stated in the judgment
in K.S.I.D.C v. Vayalambron Krishnan (cited supra)
the impugned judgment is liable to be interfered with.
Accordingly, we set aside the impugned judgment and
remand L.A.R.364/05 to the Subordinate Judge’s
Court, Thalassery. The appellant is directed to place a
copy of the judgment in K.S.I.D.C v. Vayalambron
Krishnan (cited supra) also before the Sub Court. The
Sub Court will give opportunity to all parties to adduce
further evidence, if they want to, and will pass the
revised judgment on the basis of the entirety of the
evidence which comes on record. Refund full court fee
L. A. A. No.138 of 2009 -3-
paid on the appeal memo to the appellant.
This appeal is thus, allowed, by way of remand.
PIUS C. KURIAKOSE
JUDGE
K. SURENDRA MOHAN
JUDGE
kns/-