High Court Kerala High Court

State Of Kerala vs K.J.Usha on 17 June, 2009

Kerala High Court
State Of Kerala vs K.J.Usha on 17 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 612 of 2009()


1. STATE OF KERALA, REPRESENTED BY THE
                      ...  Petitioner
2. THE CHIEF CONSERVATOR OF FOREST,(W.L.),

                        Vs



1. K.J.USHA, D/O. UNNIKUNHU,
                       ...       Respondent

2. K.J.BEENA, D/O. UNNIKUNHU,

3. K.J.SHAN, S/O. UNNIKUNHU,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :17/06/2009

 O R D E R
          PIUS.C.KURIAKOSE & P.Q.BARKATH ALI, JJ.
                     ------------------------
                    L.A.A.No.612 OF 2009
                     ------------------------

             Dated this the 17th day of June, 2009

                          JUDGMENT

Pius C.Kuriakose, J.

Even though Sri.Basant Balaji, learned senior Government

Pleader has addressed us very strenuously, we are not inclined to

admit this appeal. The acquisition was for the purpose of

Elephant Corridor in Kottiyoor Village. Relevant Section 4 (1)

notification was published on 11/11/1999. The land acquisition

officer awarded land value at the rate of Rs.405/- per cent. The

reference court relying on Exts.A2 and report of the advocate

Commissioner, refixed the land value at Rs.1000/- per cent. The

advocate commissioner, who inspected the acquired property

as well as Ext.A2 property, has recommended that market value

is in between Rs.1000/- and Rs.1500/- per cent. In his

evidence, the advocate Commissioner testified in terms of the

report. Significantly, the advocate commissioner was not cross

examined by the Government.

Under these circumstances, we cannot find any fault on

the learned Subordinate Judge for having relied on the

L.A.A..No.612/2009 2

Commission report and Ext.A2 and refixed the land value at

Rs.1000/- per cent.

The appeal will stand dismissed.

PIUS.C.KURIAKOSE,JUDGE

P.Q.BARKATH ALI, JUDGE
dpk