High Court Kerala High Court

State Of Kerala Rep. By The vs Kunhimuhammed on 27 May, 2010

Kerala High Court
State Of Kerala Rep. By The vs Kunhimuhammed on 27 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 455 of 2010()


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

                        Vs



1. KUNHIMUHAMMED,
                       ...       Respondent

2. THE DEPUTY CHIEF ENGINEER,

                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 :27/05/2010

 O R D E R
     PIUS C. KURIAKOSE & C.K.ABDUL REHIM, JJ.
         -----------------------------------------------
                   LAA. No. 455 of 2010
         -----------------------------------------------
            Dated this the 27th day of May, 2010

                       J U D G M E N T

Pius C.Kuriakose, J.

We don’t find any warrant for interference with the

judgment which is impugned in this appeal. The property

was in Ongallur II Village and the acquisition was for the

purpose of doubling of railway track between Shornur –

Pattambi Division. Section 4(1) notification was published

on 19-8-2002. The Land Acquisition Officer awarded land

value at the rate of Rs.4050/- per cent and under the

impugned judgment it was enhanced to Rs.15,000/- per

Are. On going through the impugned judgment we find that

it was relying on Ext.A1 sale deed reflecting a land value of

Rs.20,000/- per cent and also the judgment of the same

court in LAR. No. 22 of 2004 pertaining to acquisition for the

same purpose pursuant to the same notification that the

learned Sub Judge granted enhancement. The court below

-2-

did not give the full value reflected in Ext.A1. The court

below made a deduction taking into account the lie and

nature of this property. It is brought to our notice that the

judgment in LAR. No. 22 of 2004 has become final in the

sense that no appeal was preferred. On both these reasons

the impugned judgment has to be approved. We do so. We

dismiss the appeal.

(PIUS C.KURIAKOSE, JUDGE)

(C.K.ABDUL REHIM, JUDGE)

ksv/-

-3-