IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1762 of 2008()
1. STATE OF KERALA, REPRESENTED BY
... Petitioner
Vs
1. S. MOHANAN NAIR, RESIDING AT
... Respondent
2. THE ELECTRONICS TECHNOLOGY
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :06/10/2008
O R D E R
PIUS C. KURIAKOSE, J.
------------------------------
L.A.A.NO.1762 OF 2008-A
------------------------------
Dated this the 6th day of October, 2008.
JUDGMENT
I am not inclined to admit this appeal which pertains to
acquisition of land in Kazhakkkoottom – Menamkulam village in
Thiruvananthapuram Taluk for the purpose of Electronics Techno
Park pursuant to a notification under Section 4(1) dated 5.4.1994.
The Land Acquisition Officer, relying on a basis document, fixed the
land value at the rate of Rs.11,812/= per Are. Before the
reference court, the claimant was examined as AW1. He did not
produce any documentary evidence. The respondents have not
adduced any counter evidence. The only document produced was
the award which contained copies of the basis document and the
mahazar. In the opinion of the court below, the acquired property
was superior to the basis property and there was sufficient reason
for granting enhancement. But the learned judge noticed that the
available evidence on the side of the respondents was only oral
evidence and since proceeded to make a guess work as to what
could have been the market value payable by a willing purchaser
LAA.1762/08 .
2
if the property is sold by a willing seller. Ultimately, the learned
judge by making guess work granted increase by 30% on the land
value given by the L.A. Officer. The question is whether it is a good
guess, that has been made by the court. In order that guess work
is good, it should have some nexus to evidence on record. In the
instant case there was oral evidence of AW1 to which there was
no counter evidence. I think that the guess made by the
learned judge was a reasonable and good one. I do not find any
ground warranting interference with the same.
The appeal will stand dismissed in limine.
PIUS C. KURIAKOSE, JUDGE.
cl
LAA.1762/08 .
3