IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 964 of 2007()
1. STATE OF KERALA.
... Petitioner
Vs
1. RUDHRANI,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.S.SHANAVAS KHAN
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :25/08/2009
O R D E R
PIUS C.KURIAKOSE &
K.SURENDRA MOHAN, JJ.
-------------------------------------------
L.A.Appeal No.964 of 2007
-------------------------------------------
Dated this the 25th day of August, 2009
JUDGMENT
Pius C.Kuriakose,J.
Having regard to the submissions addressed by
Smt.Rekha C.Nair, the learned Government Pleader
and those of Mr.Shanavas Khan, the learned counsel
for the claimant and Mr.Sunilnath, the learned standing
counsel for the Railway and having gone through the
impugned judgment and having made a survey of the
evidence, we feel that the enhancement granted by the
reference court is slightly excessive. According to us, on
a better assessment based on evidence, the market value
can be re-fixed at Rs.26,000/- per Are. Setting aside the
judgment and decree, we re-fix the market value at
Rs.26,000/- per Are. The appeal is allowed to the above
LAA No.964 of 2007 2
extent, but without any order as to cost. It is made clear
that the claimant will be entitled for all statutory benefits
on the total enhanced compensation.
PIUS C.KURIAKOSE,
JUDGE
K.SURENDRA MOHAN,
JUDGE
css/