IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 779 of 2010(D)
1. STATE OF KERALA, REPRESENTED BY
... Petitioner
Vs
1. M.P.VASUDEVAN, SREEYAS,
... Respondent
2. CHIEF ENGINEER (CONSTRUCTION)
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :20/07/2010
O R D E R
PIUS C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
------------------------
L.A.A.No. 779 OF 2010
------------------------
Dated this the 20th day of July, 2010
JUDGMENT
Pius C.Kuriakose, J.
We are not inclined to entertain this appeal. The land
under acquisition was in Katcheri Village within the area of the
Kozhikode City Corporation. Section 4(1) notification was
published on 16/1/1999. The Land Acquisition Officer awarded
land value at the rate of Rs.35,857/- per Are. The Reference
Court on evaluating the evidence refixed the value at
Rs.98,800/-.
2. Having gone through the impugned judgment we find
that the finding entered by the learned Subordinate Judge
regarding the market value of the property is based on evidence.
According to us, it is more or less the correct market value which
has been arrived at by the learned Subordinate Judge. We do
not find any warrant for interference.
The appeal is dismissed in limine. No costs.
PIUS C.KURIAKOSE,JUDGE
C.K.ABDUL REHIM , JUDGE
dpk