IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 129 of 2007()
1. STATE OF KERALA.
... Petitioner
Vs
1. RAMAN NAIR, VILAKUNNATH,
... Respondent
2. THANKAMMA, VILAKUNNATH,
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.R.RAJASEKHARAN PILLAI
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :19/11/2009
O R D E R
M.N. KRISHNAN, J.
= = = = = = = = = = = = = = =
L.A.A. NO. 129 OF 2007
= = = = = = = = = = = = = = =
Dated this the 19th day of November, 2009.
J U D G M E N T
This is an appeal preferred against the award of the
Land Acquisition Court, Mavelikkara in LAR 537/94. An area
having an extent 1.20 Ares of wet land in Sy.No.5553/ 353/22
was acquired from the claimant. The Land Acquisition officer
awarded a compensation and dissatisfied with the same a
reference was made. The reference Court awarded 60% of the
land value in Ext.A1 which is a copy of the judgment in LAR
612/91. Against the judgment in LAR 612/91, an appeal LAA
953/97 was filed before this Court and it ended in dismissal.
The learned Subordinate Judge has discussed the matter in
detail and held that the land covered by Ext.A1 is of more
importance and on a comparison with that, large value cannot
be granted and therefore it refixed the land value at 60% of
the revised land value in Ext.A1. Therefore it fixed the land
value at Rs.3,135/- per Are and awarded the difference of
L.A.A. 129 OF 2007
-2-
Rs.2,394/- per Are as enhanced land value. The Land
Acquisition Court had considered the matter only in the proper
perspective in the light of the judgment in Ext.A1. Therefore
the award does not call for any interference. Hence the LAA is
dismissed.
M.N. KRISHNAN, JUDGE.
ul/-