High Court Kerala High Court

State Of Kerala vs Chandrasekharan Nair on 26 August, 2009

Kerala High Court
State Of Kerala vs Chandrasekharan Nair on 26 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 951 of 2009()


1. STATE OF KERALA
                      ...  Petitioner

                        Vs



1. CHANDRASEKHARAN NAIR, S/O.KESAVAN NAIR,
                       ...       Respondent

2. THE ASSISTANT EXECUTIVE ENGINEER,

                For Petitioner  :ADDL.ADVOCATE GENERAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :26/08/2009

 O R D E R
                PIUS C. KURIAKOSE &
              K. SURENDRA MOHAN, JJ.
     ------------------------------------------------
               L. A. A. No.951 of 2009
     ------------------------------------------------
      Dated this the 26th day of August, 2009

                     JUDGMENT

Pius C. Kuriakose, J

Even though Smt.Latha T. Thankappan, the

learned Senior Government Pleader addressed us very

strenuously, we do not find any warrant for

interference. The property was situated in Thodupuzha

village within the limits of Thodupuzha municipality.

The relevant Section 4(1) notification was published

on 12/06/02. The Land Acquisition Officer awarded

land value at the rate of Rs.17,561/- per Are which

under the impugned judgment was increased to

Rs.51,961/- per Are.

Having gone through the impugned judgment,

L. A. A. No.951 of 2009 -2-

we are of the view that the enhancement granted

under the impugned judgment was justified. We take

into account the judgments of this Court in other cases

pertaining to acquisition of land within the Thodupuzha

municipality including the reported judgment in State

of Kerala v. Jose Simon [2009(1) KLT 760].

The appeal will stand dismissed. No costs.

PIUS C. KURIAKOSE
JUDGE

K. SURENDRA MOHAN
JUDGE
kns/-