High Court Kerala High Court

State Of Kerala vs K.P.Yusuf on 9 June, 2009

Kerala High Court
State Of Kerala vs K.P.Yusuf on 9 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 223 of 1999(A)



1. STATE OF KERALA
                      ...  Petitioner

                        Vs

1. K.P.YUSUF
                       ...       Respondent

                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 :09/06/2009

 O R D E R
          PIUS.C.KURIAKOSE & P.Q.BARKATH ALI, JJ.
                     ------------------------
                    L.A.A.No.223 OF 1999
                     ------------------------

             Dated this the 9th day of June, 2009

                          JUDGMENT

Pius C.Kuriakose, J.

We do not find any ground to interfere with the judgment of

the reference court. Acquisition was for the purpose of

establishing a fish market in Payyannur. Relevant section 4(1)

notification was published on 4/4/1989. The land acquisition

officer awarded land value at the rate of Rs.7605/- per Are. The

reference court refixed the land value at Rs. 20,995/-

(corresponding to Rs.8500/- per cent). The claimant relied

mainly on Ext.A1 judgment of the same court in another case.

The court below for valid reason did not rely on Ext.A1. The

court below rejected the basis documents also, since basis

document, unlike the acquired property ,did not have frontage of

the main road. Ultimately what the court below did was to rely

on Ext.C1 commission report, which was to the effect that the

property is situated in a very important area of the locality

having nearness to a large number of institutions and to fix the

market value doing some guess work. We feel that in the facts

L.A.A..No.223/1999 2

and circumstances of the case, it is a good guess that has been

made by the reference court.

We do not find any warrant for interfering, particularly since

we notice that the total stakes involved in the appeal is also not

much. The appeal will stand dismissed, without any order as to

costs.

PIUS.C.KURIAKOSE,JUDGE

P.Q.BARKATH ALI, JUDGE
dpk

L.A.A..No.223/1999 3

PIUS.C.KURIAKOSE &
P.Q.BARKATH ALI, JJ.

————————

L.A.A.No.223 OF 1999

————————

JUDGMENT

9TH June 2009