High Court Kerala High Court

State Of Kerala Rep. By The Special … vs Sri.Mini on 1 June, 2010

Kerala High Court
State Of Kerala Rep. By The Special … vs Sri.Mini on 1 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 233 of 2007()


1. STATE OF KERALA REP. BY THE SPECIAL S
                      ...  Petitioner

                        Vs



1. SRI.MINI,W/P/PURUSHAN,VALIYAPARAMBIL,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.K.S.BABU

The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :01/06/2010

 O R D E R
                      HARUN-UL-RASHID, J.
                        ------------------------
                       L.A.A.No.233 Of 2007
                        ----------------------
               Dated this the 1st day of June, 2010.

                           J U D G M E N T

State of Kerala is the appellant. An extent of 1.15 ares of

land in S.No.43/3-6 of Chendamangalam was acquired for the

construction of Karippaikadavu-Pazhampilly bridge. Section 4(1)

notification was issued on 29.6.1999. The Land Acquisition Officer

fixed the land value at Rs.15,647/- per are. The reference court re-

fixed the land value at Rs.46,941/-. Hence the appeal.

2. Ext.A1 is the judgment in L.A.R.No.111 of 2002 and

connected cases. The reference court accepted the case of the

claimants and re-fixed the land value at Rs.46,941/- per are finding

that the property covered by Ext.A1 is similar and similarly situated.

Learned Government Pleader on instructions submitted that Ext.A1

judgment has become final. In the facts and circumstances, I find

no reason to interfere with the findings entered by the reference

court.

In the result, the appeal fails and accordingly, dismissed.

There will be no order as to costs.

HARUN-UL-RASHID,
Judge.

bkn/-