IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 669 of 2010()
1. STATE OF KERALA REP. BY THE
... Petitioner
2. THE EXECUTIVE ENGINEER,
Vs
1. A.PREMALATHA,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :07/07/2010
O R D E R
PIUS C. KURIAKOSE & C.K.ABDUL REHIM, JJ.
-----------------------------------------------
LAA. No. 669 of 2010
-----------------------------------------------
Dated this the 7th day of July, 2010
J U D G M E N T
Pius C.Kuriakose, J.
We are not inclined to entertain this appeal which
pertains to acquisition of land in Malappuram Village (within
the area of Malappuram Municipal Town) for the purpose of
construction of Munduparamba – Kootilangadi Bye Pass Road
Block – III. The L.A. Officer awarded land value at the rate
of Rs.11,701/- per cent which was enhanced by the
Reference Court to Rs.13455/- per cent. Having gone
through the impugned judgment, we are convinced that it is
more or less the correct market value of the property which
has been fixed by the Reference Court. At any rate, the
Government cannot have any legitimate grievance regarding
the award. The appeal is dismissed. No costs.
2. It is submitted by Smt. Latha T. Thankappan,
Senior Govt. Pleader that the court below committed a
-2-
mistake while awarding the statutory interest under Section
28. We permit the Government to move the Reference
Court with proper application for correction under Sections
152 and 153 of the Code of Civil Procedure.
(PIUS C.KURIAKOSE, JUDGE)
(C.K.ABDUL REHIM, JUDGE)
ksv/-