High Court Kerala High Court

Special Tahsildar (La) vs Vengilattu Leela on 29 September, 2009

Kerala High Court
Special Tahsildar (La) vs Vengilattu Leela on 29 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1571 of 2008()


1. SPECIAL TAHSILDAR (LA), THALASSERY.
                      ...  Petitioner
2. THE DIRECTOR OF TOURISM,

                        Vs



1. VENGILATTU LEELA, D/O.LATE RAMUNNI,
                       ...       Respondent

                For Petitioner  :ADDL.ADVOCATE GENERAL

                For Respondent  : No Appearance

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.1571 of 2008
    ------------------------------------------------
    Dated this the 29th day of September, 2009

                    JUDGMENT

Pius C. Kuriakose, J

This appeal is remaining in the defect list. But

having gone through the impugned judgment, we are

of the view that the finding entered therein that the

market value of the property is Rs.4,000/- per Are on

27/10/98 for the properties in Dharmadam village

situated very near to the municipal area of Thalassery

town is more or less equal to the market value of the

property at the relevant time.

This appeal will stand dismissed.

PIUS C. KURIAKOSE
JUDGE

K. SURENDRA MOHAN
JUDGE
kns/-