Kerala High Court
State Of Kerala vs Prameela Johnson on 11 November, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1603 of 2008()
1. STATE OF KERALA,(SPL.TAHSILDAR LA
... Petitioner
Vs
1. PRAMEELA JOHNSON,T.C.19/1452,
... Respondent
2. THE EXECUTIVE ENGINEER,SEWERAGE
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.P.GOPALAKRISHNAN NAIR
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :11/11/2009
O R D E R
PIUS C.KURIAKOSE &
K.SURENDRA MOHAN, JJ.
-------------------------------------------
L.A.Appeal No.1603 of 2008
-------------------------------------------
Dated this the 11th day of November, 2009
JUDGMENT
Pius C.Kuriakose,J.
This appeal by the Government pertains to acquisition
of land in Kowdiar Village of Thiruvananthapuram Taluk.
The L.A.Officer awarded land value at the rate of
Rs.42,914/- per Are. Under the impugned judgment, the
same was re-fixed at Rs.1 lakh per Are.
2. Having gone through the impugned judgment, we
are of the view that the approach of the learned sub judge
was quite reasonable and it is more or less the correct
market value of the land which has been arrived at by the
learned sub judge. We do not find any warrant for
interference. The appeal is dismissed. No costs.
PIUS C.KURIAKOSE,
JUDGE
K.SURENDRA MOHAN,
JUDGE
css/