High Court Kerala High Court

State Of Kerala vs Somasekharan on 5 June, 2009

Kerala High Court
State Of Kerala vs Somasekharan on 5 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 541 of 2009()


1. STATE OF KERALA,
                      ...  Petitioner
2. THE SPECIAL TAHSILDAR,

                        Vs



1. SOMASEKHARAN,S/O.KUNJAN,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

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

 Dated :05/06/2009

 O R D E R
          PIUS.C.KURIAKOSE & P.Q.BARKATH ALI, JJ.
                        - - - - - - - - - - - - - - - - - - - - -
                             L.A.A.No.541 OF 2009
                    - - - - - - - - - - - - - - - - - - - - - - - - - -
                       Dated this the 5th day of June, 2009

                                  JUDGMENT

Pius.C.Kuriakose, J.

We do not find any ground to admit this appeal by the government.

The case pertains to acquisition of land in Kothanalloor village for the

purpose of MVIP pursuant to Section 4(1) notification dated 1-10-2002.

The land acquisition officer awarded land value at the rate of Rs.13649/- per

Are. The reference court on the basis of the evidence which consisted of

Ext.A1, testimony of AW1 and Exts.R1 to R3 refixed the land value at the

rate of Rs.23203/-. There was no counter oral evidence to the testimony of

AW1. Ext.A1 was a relevant judgment.

Having gone through the impugned judgment, we are of the view that

the enhancement presently granted is quite reasonable and there is no

warrant for interference . The appeal will stand dismissed.

PIUS.C.KURIAKOSE
JUDGE

P.Q.BARKATH ALI
JUDGE
sv.