High Court Kerala High Court

State Of Kerala vs Laila Beevi S.B.Manzil on 22 February, 2008

Kerala High Court
State Of Kerala vs Laila Beevi S.B.Manzil on 22 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA App No. 291 of 2004()


1. STATE OF KERALA.
                      ...  Petitioner

                        Vs



1. LAILA BEEVI S.B.MANZIL,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.M.BALAGOVINDAN

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

 Dated :22/02/2008

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

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

                                 L.A.A. NO. 291 OF 2004

                                                 &

                      C.M. APPLICATION NO. 621 OF 2004

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


                      Dated this the  22nd day of February, 2008


                                         JUDGMENT

Kurian Joseph, J.

C.M. Application No.621 of 2004 is an application to condone the

delay of 250 days in filing the appeal. On merits it is seen that the

acquisition is for the purpose of doubling the railway line at Vailoor

Village. The total extent involved is 2.80 Ares. The Land Acquisition

officer fixed land value at Rs.14,385/- per Are as against a claim of

Rs.50,000/- per cent. The claimant produced Ext.A1 and examined herself

and another person as AWs.1 and 2. No evidence was adduced by the

respondent.

2. Though the reference court found that the claimant could not

establish the similarity and comparability of the acquired land with the

property covered by Ext.A1, in view of the locational importance of the

acquired property, and which was not disputed also, after making some

permissible guesswork, the reference court fixed the land value at

L.A.A.NO.291/2004 2

Rs.30,000/- per Are. For the compound wall, the Land Acquisition Officer

granted Rs.9,527/- and in view of the evidence that the compound wall had

a length of 48 metres and a height of 8 feet and constructed of granite

stones in 1992, the reference court fixed the value at Rs.70,000/-. In view

of the unchallenged evidence, we do not think this Court at this stage

should interfere with the fixation of land value and compensation. We

particularly take note of the fact that the extent involved is only 2.80 Ares.

The application and the appeal are, therefore, dismissed. I.A.

No.1440 of 2004 is also dismissed.

(KURIAN JOSEPH, JUDGE)

(HARUN-UL-RASHID, JUDGE)

sp/

L.A.A.NO.291/2004 3

KURAIN JOSEPH &

HAURN-UL-RASHID, JJ.

L.A.A. .NO.291/2004

JUDGMENT

22ND FEBRUARY, 2008