High Court Kerala High Court

Special Tahsildar (L.A.) vs C.P.Rohini on 29 September, 2009

Kerala High Court
Special Tahsildar (L.A.) vs C.P.Rohini on 29 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1659 of 2008(D)


1. SPECIAL TAHSILDAR (L.A.),
                      ...  Petitioner

                        Vs



1. C.P.ROHINI, W/O. ACHUTHAN,
                       ...       Respondent

2. V.K.THILAKARAJAN, S/O. ACHUTHAN,

3. V.K.VINAYARAJAN, S/O. ACHUTHAN,

4. V.K.PRASANNARAJAN, S/O. ACHUTHAN,

5. V.K.JAYARAJAN, S/O. ACHUTHAN,

6. V.K.SOBHANA, D/O. ACHUTHAN,

7. V.K.SHUBANA, D/O. ACHUTHAN,

8. V.K.LATHIKA, D/O. ACHUTHAN,

9. V.K.RAVEEVAN, S/O. ACHUTHAN,

10. V.K.PRADEEPAN, S/O. ACHUTHAN,

11. THE SECRETARY,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.K.K.CHANDRAN PILLAI

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

 Dated :29/09/2009

 O R D E R
        PIUS C.KURIAKOSE & K.SURENDRA MOHAN, JJ.
                       ------------------------
                     L.A.A.No.1659 OF 2008
                       ------------------------

            Dated this the 29th day of September, 2009

                            JUDGMENT

Pius C.Kuriakose, J.

The appeal is remaining in the defect list. But, we are in a

position to decide the appeal itself immediately in favour of the

respondents/claimants.

2. The acquisition was for the purpose of Bus stand at

Thavakkara. The property under acquisition was wet land, for

which the Land Acquisition Officer awarded land value at the rate

of 3,734.82 per cent. The learned Sub Judge, relying on Ext.A1

sale Deed and the Advocate Commissioner’s report, refixed the

land value at Rs.8,000/- per cent. We find some force in the

submission of the learned Government Pleader that the court

below was not justified in deviating from the ratio maintained by

the Land Acquisition Officer between the value of wet land and

garden land. At the same time, we notice that the total stakes

involved in this appeal is not much. It is below Rs.25,000/-. In

view of the smallness of the stakes involved, we are not inclined

to interfere with the impugned judgment.

LAA.No.1659/2008 2

This appeal will stand dismissed. However, this judgment

will not be quoted as a precedent in other cases.

PIUS C.KURIAKOSE,JUDGE

K.SURENDRA MOHAN, JUDGE
dpk