High Court Kerala High Court

State Of Kerala vs Bhaskaran Ajayakumar Alias … on 9 December, 2008

Kerala High Court
State Of Kerala vs Bhaskaran Ajayakumar Alias … on 9 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 215 of 2007()


1. STATE OF KERALA
                      ...  Petitioner

                        Vs



1. BHASKARAN AJAYAKUMAR ALIAS AJAYAKOSH,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :VARGHESE PREM(NO MEMO)

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

 Dated :09/12/2008

 O R D E R
             KURIAN JOSEPH & K.T.SANKARAN, JJ.
              -----------------------------------------
                     L.A.A.No.215 of 2007
              -----------------------------------------
           Dated this the 9th day of December, 2008

                            JUDGMENT

Kurian Joseph,J.

This is an appeal filed against the judgment and

decree in L.A.R.No.122/1997 on the file of the Sub Court, Kollam.

The acquisition is for the purpose of formation of National

Highway Bye Pass. The extent involved is 4.82 Ares. Section 4

(1) notification is dated 11-11-1992. The Land Acquisition

Officer, as per the award dated 7-11-1995, fixed land value at

Rs.10,020/- and the reference court fixed it at Rs.22,450/-.

Aggrieved the State has come up in appeal.

2. The reference court found that the property in Ext.A1

(judgment in L.A.R.No.64/1996) and the property under

acquisition are for the same purpose and covered by the same

notification. In Ext.A1 the Land Acquisition Officer awarded land

value at Rs.11,022/- per Are, whereas in this case the Land

Acquisition Officer awarded only Rs.10,020/- per Are. Therefore,

following the same proportion the reference court fixed land

value at Rs.22,450/- in the place of Rs.24,700/- fixed by the

L.A.A.No.215 of 2007
-:2:-

reference court in Ext.A1 judgment in L.A.R.No.64/1996. There

is no evidence for the respondent. Since the fixation made by

the reference court was based on the available evidence,

particularly Ext.A1 which has become final, there is no merit in

the appeal. It is accordingly dismissed.

(KURIAN JOSEPH, JUDGE)

(K.T.SANKARAN, JUDGE)
ahg.

KURIAN JOSEPH &
K.T.SANKARAN, JJ.

—————————

L.A.A.No.215 of 2007

—————————-

JUDGMENT

4th December 2008