IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 585 of 2006()
1. PUDUKKAD GRAMA PANCHAYAT,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE MANAGING DIRECTOR,
3. ANTHAPPAN, S/O.MAROTTIKKAL DEVASSY,
For Petitioner :SRI.P.VIJAYA BHANU
For Respondent :SRI.K.G.BALASUBRAMANIAN
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :10/02/2010
O R D E R
PIUS C. KURIAKOSE &
C. K. ABDUL REHIM, JJ.
------------------------------------------------
L. A. A. Nos.585, 627, 637 & 668 of 2006
------------------------------------------------
Dated this the 10th day of February, 2010
JUDGMENT
Pius C. Kuriakose, J
These appeals coming up for admission are
directed against the common judgment of the
Subordinate Judge’s Court, Irinjalakuda in L.A.R
Nos.22/01, 23/01, 24/01 and 25/01. We have
today by a detailed judgment dismissed L.A.A
Nos.282/04, 283/04, 146/06 and 1101/08
preferred by the claimants against the same
judgments. We have found under our judgment
that it is the correct market value of the property
that has been arrived at by the learned
Subordinate Judge. Under that judgment, we have
L. A. A. Nos.585, 627, 637 & 668 of 2006 -2-
approved the action of the learned Subordinate
Judge in having adopted the method of arriving at
the value of wetlands by deducting the
reclamation charges from the value of the
corresponding dry lands. In view of that decision,
we are not inclined to entertain these appeals any
longer. The appeals are not entertained and are
dismissed in limine. The Registry is directed to
refund the 1/3rd court fee remitted on the appeal
memoranda to the appellant/Panchayat or the
counsel.
PIUS C. KURIAKOSE
JUDGE
C. K. ABDUL REHIM
JUDGE
kns/-