High Court Kerala High Court

State Of Kerala Represented By The vs C.Vijayan Asari on 30 June, 2008

Kerala High Court
State Of Kerala Represented By The vs C.Vijayan Asari on 30 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1069 of 2008()


1. STATE OF KERALA REPRESENTED BY THE
                      ...  Petitioner
2. THE EXECUTIVE ENGINEER, NH DIVISION,

                        Vs



1. C.VIJAYAN ASARI, PARAVILA VEEDU,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

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

 Dated :30/06/2008

 O R D E R
          KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
              ----------------------------------------------
                     L.A.A. No.1069 of 2008
              ----------------------------------------------
                     Dated 30th June, 2008.

                          J U D G M E N T

Kurian Joseph, J.

This appeal is directed against the judgment and

decree in LAR 141/04 on the file of the First Additional Sub Court,

Thiruvananthapuram. The acquisition is for the purpose of

construction of National Highway bye pass from Kovalam to

Mukkola Reach I. The extent involved is only 1.11 Ares. The

Land Acquisition Officer fixed the land value at Rs.75,467/- per

Are. Based on the evidence of AW1 and the Advocate

Commissioner, the reference court fixed the land value at

Rs.1,50,000/- per Are. The claim was for an amount of Rs.5 lakhs

per cent. On an appreciation of the evidence, it was found that

the property is situated in a very important locality. The court

found that item No.4 mentioned in Ext.R3, which is included in

category A is similar and similarly situated, as both lands are

situated adjacent to the main road having road frontage. In view

of the locational advantages of both properties, and the acquired

property thus being similar and similarly situated as item No.4,

the land value was fixed at Rs.1,50,000/- per Are. There is no

LAA NO.1069/08 2

evidence to the contra on the side of the respondent. Therefore,

we find no merit in the appeal. It is accordingly dismissed.

I.A.No.2386/08 : Dismissed.

KURIAN JOSEPH, JUDGE.

HARUN-UL-RASHID, JUDGE.

tgs

KURIAN JOSEPH &

HARUN-UL-RASHID, JJ

———————————————-

L.A.A. No.1069 of 2008

———————————————-

J U D G M E N T

Dated 30th June, 2008.