High Court Kerala High Court

State Of Kerala Represented By The vs N.Thanappan Nair on 29 May, 2009

Kerala High Court
State Of Kerala Represented By The vs N.Thanappan Nair on 29 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1190 of 2007()


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

                        Vs



1. N.THANAPPAN NAIR, HOUSE NO. 16,
                       ...       Respondent

2. ELECTRONICS TECHNOLOGY PARKS (KERALA)

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.D.AJITHKUMAR

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :29/05/2009

 O R D E R
            PIUS.C.KURIAKOSE & P.Q.BARKATH ALI, JJ.
                         - - - - - - - - - - - - - - - - - - - - -
                             L.A.A.No. 1190 OF 2007
                     - - - - - - - - - - - - - - - - - - - - - - - - - -
                       Dated this the 29th day of May, 2009

                                   JUDGMENT

Pius.C.Kuriakose, J.

This appeal by the government pertains to acquisition of land for the

purpose of Electronics Techno Park at Kazhakoottom. The relevant Section 4

(1) notification was on 5-4-1994. The land acquisition officer included this

property in category 14 i.e. wet lands having no direct road access and

awarded land value at the rate of Rs. 4048/- per Are. The reference court on

the basis of the evidence which consisted of Ext.A1, oral testimony of AW1

and Exts.R1 and R2 ( copy of mahazer and copy of award note) would refix

the land value of this property at Rs.5262/- per Are i.e. increase of 30% over

what was granted by the officer.

Having gone through the impugned judgment, we feel that the

approach of the learned Judge was quite reasonable. It is more or less the

correct market of the property at the relevant time which has been arrived at

by the learned Subordinate Judge. At any rate, there is not warrant for

interfering with the impugned judgment. The appeal will stand dismissed.

PIUS.C.KURIAKOSE, JUDGE

P.Q.BARKATHALI, JUDGE
sv.