High Court Kerala High Court

State Of Kerala vs G.Sivadasan Nair on 7 February, 2008

Kerala High Court
State Of Kerala vs G.Sivadasan Nair on 7 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA App No. 14 of 2007()


1. STATE OF KERALA
                      ...  Petitioner

                        Vs



1. G.SIVADASAN NAIR,
                       ...       Respondent

2. JAYAKUMARAN NAIR P.,

                For Petitioner  :ADDL.ADVOCATE GENERAL

                For Respondent  :SRI.M.R.ANANDAKUTTAN

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :07/02/2008

 O R D E R
            KURIAN JOSEPH &  HARUN-UL-RASHID,  JJ.

                 ----------------------------------------------

                          L.A.A.No.14  OF  2007

                 ----------------------------------------------

                       Dated 7th  February, 2008.


                               J U D G M E N T

Kurian Joseph, J.

This appeal is directed against the judgment and

decree in LAR 139/2000 on the file of the Additional Sub Court,

Thiruvananthapuram. The acquisition is for the purpose of

construction of new International Passenger Terminal. Section 4

(1) notification is of the year 1999. It is seen that the reference

court has placed reliance on Exts.A1 to A3 documents. Ext.A1

document is executed in 1996. It is also seen that the value of

the property covered by Ext.A1 is Rs.1,00,000/- per Are. The

reference court found that the fixation of land value based on the

basic document cannot be accepted. The basis of such fixation

was not proved also before the reference court. On evidence, it

was found that Ext.A1 can be relied on, when compared to the

basic document for the purpose of fixation of land value. Thus,

on the basis of the finding regarding dissimilarity of the acquired

land with the basic land and the further finding that the property

covered by Ext.A1 has road frontage, the reference court fixed

the land value based on Ext.A1. In the absence of any contra

LAA NO.14/07 2

evidence, we are of the view that the fixation made by the

reference court cannot be held to be in any way excessive or

unreasonable. There is no merit in the appeal. It is accordingly

dismissed.

I.A.No.39/07 : Dismissed.

KURIAN JOSEPH, JUDGE.

HARUN-UL-RASHID, JUDGE.

tgs

KURIAN JOSEPH &

HARUN-UL-RASHID, JJ

———————————————-

L.A.A. NO.14 OF 2007

———————————————-

J U D G M E N T

Dated 7th February, 2008.