High Court Kerala High Court

State Of Kerala vs Kunju Moideen on 28 May, 2008

Kerala High Court
State Of Kerala vs Kunju Moideen on 28 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 755 of 2003()


1. STATE OF KERALA.
                      ...  Petitioner

                        Vs



1. KUNJU MOIDEEN,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.V.P.MOHAMMED NIYAZ

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :28/05/2008

 O R D E R
                        PIUS C. KURIAKOSE,J.
              - - - - - - - - - - - - - - - - - - - - - - - - -
                         L.A.A.No.755 of 2003
               - - - - - - - - - - - - - - - - - - - - - - - - -
                         Dated: 28th May, 2008

                               JUDGMENT

In this appeal filed by the Government the judgment and

decree of the Sub Court, Kottayam in LAR No.81 of 1999 is under

challenge. That was a reference under Section 18(2) of the Land

Acquisition Act in respect of acquisition for the construction of a

parallel road to M.C.Road from Kottayam to Gandhinagar I Reach.

The evidence before the reference court consisted of the oral

testimony of the claimant as A.W.1, Ext.A1 copy of judgment in LAR

No.272/99 and Exts.R1 and R2, copies of the basic document and the

group sketch. Relying on the uncontroverted oral testimony of A.W.1,

the learned Subordinate Judge found that Ext.A1 property is more

important and commercial point of view than Ext.A1 property and it

was noticed by the learned Subordinate Judge on the basis of the

mahazar prepared at the time of acquisition that the distance from

the Variseri junction to the acquired property is only 85 metres.

Relying on Ext.A1 what the learned Subordinate Judge did was to

grant enhancement of 60% over the land value fixed by the awarding

officer as was done in the case of Ext.A1. Having gone through the

judgment of the reference court, I am of the view that the approach

L.A.A.No.755/03 – 2 –

of the learned Subordinate Judge was quite reasonable. I am

informed that though an appeal was preferred against Ext.A1, this

court dismissed that appeal vide judgment in LAA No.1289/02. It is

also brought to my notice that relying on the judgment confirming

Ext.A1, this court dismissed LAA No.439/03 which pertains to LAR

No.74/99, another case in which Ext.A1 was relied by the reference

court. In view of all these reasons, I do not find any reason to

interfere with the judgment and decree under appeal. The Appeal will

stand dismissed. No costs.

srd                               PIUS C.KURIAKOSE, JUDGE