High Court Kerala High Court

State Of Kerala vs Maheswari Amma Sreelatha on 29 May, 2009

Kerala High Court
State Of Kerala vs Maheswari Amma Sreelatha on 29 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 228 of 2007()


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

                        Vs



1. MAHESWARI AMMA SREELATHA,
                       ...       Respondent

2. NARAYANA PILLAI, S/O.VASUDEVAN NAIR,

3. ELECTRONICS TECHNO PARKS (KERALA)

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.K.S.MANU (PUNUKKONNOOR)

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :29/05/2009

 O R D E R
           PIUS.C.KURIAKOSE & P.Q.BARKATH ALI, JJ.
                        - - - - - - - - - - - - - - - - - - - - -
                             L.A.A.No.228 OF 2007
                    - - - - - - - - - - - - - - - - - - - - - - - - - -
                      Dated this the 29th day of May, 2009

                                  JUDGMENT

Pius.C.Kuriakose, J.

We do not find any reason to admit this appeal preferred by the

government. The acquisition was for the purpose of Electronics Techno

Park pursuant to a notification dated 5-4-1994. The land acquisition officer

included the property in category 8 and awarded land value of Rs. 15750/-

per Are. The reference court on the basis of the evidence which came on

record refixed the land value at Rs. 18900/- per Are. We have noticed in

L.A.A.No. 18, 93, 94 and 955 of 2008 and other cases that the reference

court has granted still higher land value for properties included in category

8 by the land acquisition officer.

Under the above circumstances, there is no warrant at all for

interfering with the impugned judgment. The appeal will stand dismissed.

PIUS.C.KURIAKOSE
JUDGE

P.Q.BARKATH ALI
JUDGE
sv.