IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1346 of 2005()
1. STATE OF KERALA, REPRESENTED BY THE
... Petitioner
Vs
1. B.RAJESWARI AMMA, T.C. 42/620(1)
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :02/11/2009
O R D E R
PIUS C.KURIAKOSE &
K.SURENDRA MOHAN, JJ.
-------------------------------------------
L.A.Appeal No.1346 of 2005
-------------------------------------------
Dated this the 2nd day of November, 2009
JUDGMENT
Pius C.Kuriakose,J.
We do not find any warrant for interference in this appeal. The
case pertains to acquisition of land for the purpose of widening of
road from over bridge to Pazhavangadi. Relevant Section 4(1)
notification was published on 14.5.1997. The L.A.Officer awarded
land value at the rate of Rs.4,57,000/- per Are. Under the
impugned judgment, the reference court re-fixed the same at
Rs.17,31,306/- per Are.
2. It is brought to our notice that that this Court has dismissed
an appeal filed by the Government against the same acquisition
and land value was re-fixed by the LAO at Rs.22 lakhs per Are.
Under the above circumstances, we are of the view that the rate
granted under the impugned judgment which is to Rs.17 lakhs is
quite reasonable. The appeal is dismissed. No costs.
PIUS C.KURIAKOSE,
JUDGE
K.SURENDRA MOHAN,
JUDGE
css/