High Court Kerala High Court

State Of Kerala vs K.Ramachandra Moorthy on 5 August, 2008

Kerala High Court
State Of Kerala vs K.Ramachandra Moorthy on 5 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1326 of 2008()


1. STATE OF KERALA, REPRESENTED BY
                      ...  Petitioner

                        Vs



1. K.RAMACHANDRA MOORTHY,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

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

 Dated :05/08/2008

 O R D E R
            KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
           ----------------------------------------------------------------
                          L.A.A.NO. 1326 OF 2008
                                         &
                 C.M. APPLICATION NO.1397 OF 2008
           ----------------------------------------------------------------
                   Dated this the 5th day of August, 2008

                                  JUDGMENT

Harun-Ul-Rashid, J.

C.M. Application No.1397 of 2008 is an application to condone the

delay of 997 days in filing the appeal. The State of Kerala is the appellant.

The appeal is directed against the judgment and decree dated 28.2.2005 in

L.A.R. No.174of 1999 on the file of the II Additional Sub Court,

Thiruvananthapuram.

2. The extent of land acquired is 2.90 Ares of dry land in Survey

No.2260/7 of Thirumala Village. Acquisition is for the purpose of

construction of Karamana bridge. The Land Acquisition Officer fixed land

value at the rate of Rs.1,35,838/- per Are. The reference court refixed the

land value at Rs.1,85,000/- per Are. The claimant was examined as AW.1

and Ext.A1 was marked on his side. Exts.R1 to R3 were marked on the

side of the respondent. The claimant relied on Ext.A1 judgment in L.A.R.

No.221 of 1998 of the same court. The said reference also related to

acquisition of property for the very same purpose. The reference court, on

comparison of both the lands, held that the acquired land is better than the

L.A.A.NO.1326/2008 2

property covered by Ext.A1. Ext.R2 mahazar evidences the fact that the

acquired land is situated about 70 metres northwards from Karamana

bridge and 6 metres inwards from the main road and near to National

Highway. Considering the value fixed for the property covered by Ext.A1

and the locational importance of the property acquired, the reference court

refixed the land value at Rs.1,85,000/- per Are.

3. Considering the fact that the land acquired is small in extent and

that the enhancement granted is only nominal and based on valid materials,

we are of the view that the land value fixed by the reference court is just

and reasonable and requires no interference. We also find that there are no

sufficient reasons for condoning the delay in filing the appeal.

The appeal and the application for condonation of delay are,

therefore, dismissed. I.A. No.2978 of 2008 is also dismissed. There will

be no order as to costs.

(KURIAN JOSEPH, JUDGE)

(HARUN-UL-RASHID, JUDGE)

sp/

L.A.A.NO.1326/2008 3

KURIAN JOSEPH &
HAURN-UL-RASHID, JJ.

L.A.A. NO. 1326/2008

JUDGMENT

5th August, 2008