High Court Kerala High Court

State Of Kerala vs Bhargavi Pillai on 11 April, 2007

Kerala High Court
State Of Kerala vs Bhargavi Pillai on 11 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA App No. 206 of 2003()


1. STATE OF KERALA
                      ...  Petitioner

                        Vs



1. BHARGAVI PILLAI
                       ...       Respondent

2. GEETHAMMA, MADATHIL VADAKKETH,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.SIRAJ KAROLY

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :11/04/2007

 O R D E R
                      KURIAN JOSEPH & K.T. SANKARAN, JJ.

                   ...................................................................................

                                       L.A.A. No. 206  OF  2003

                  ...................................................................................

                                  Dated this the  11th April, 2007


                                             J U D G M E N T

Kurian Joseph, J:

This appeal is filed against the judgment and decree in L.A.R.No. 33

of 1994 on the file of the Prl. Sub Court, Kollam. An extent of 0.80 Ares

was acquired for the purpose of the Railways. Notification under section 4

(1) was issued on 03.12.1990. Land Acquisition Officer fixed the land

value at the rate of Rs.5718/- per Are. Reference Court enhanced the

land value and fixed it at Rs.20,000/- per Are. It is seen that connected

appeals have been disposed of by this court by judgment dated

24.06.2003 in L.A.A.No. 1414 of 2000 and L.A.A. 449 of 2000, sustaining

the land value at the rate of Rs.20,000/- per Are. Hence we agree with the

reasoning and finding rendered by the reference court in the judgment

under appeal.

Hence for parity of the reasons stated in the judgment in L.A.A. No.

1414 of 2000 and L.A.A.No. 449 of 2000, this appeal is also dismissed.

KURIAN JOSEPH, JUDGE.

K.T. SANKARAN, JUDGE.

lk

KURIAN JOSEPH &

K.T. SANKARAN, JJ.

………………………………………………..

L.A.A. No. 206 OF 2003

…………………………………………………

Dated this the 11th April, 2007

J U D G M E N T