High Court Kerala High Court

State Of Kerala vs Thaliyedath Sobhana on 30 August, 2010

Kerala High Court
State Of Kerala vs Thaliyedath Sobhana on 30 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 203 of 2010()


1. STATE OF KERALA, REP.BY
                      ...  Petitioner

                        Vs



1. THALIYEDATH SOBHANA, W/O.BALAN,
                       ...       Respondent

2. THE PROJECT OFFICER, OECF,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :30/08/2010

 O R D E R
                            K.M. JOSEPH &
                         M.C. HARI RANI, JJ.
                    -----------------------------------------
                       L.A.A.NO. 203 OF 2010
                    ------------------------------------------
                     Dated this the 30th August, 2010.

                                  JUDGMENT

K.M. Joseph, J.

The Appeal is filed against the Judgment in LAR No.128/03

on the file of the Sub Court, Kozhikode,

2. An extent of 1.80 Ares of land in Survey No.TS 218/4

Part of Panniyankara Village came to be acquired for the purpose

of laying pipeline for the Kerala Water Authority. As per the

award, compensation of Rs.19,778/= was fixed. In the Reference,

the Sub Court has enhanced the market value to Rs.65,000/= per

cent. It is feeling aggrieved by the same, this Appeal is filed.

3. We heard the learned Government Pleader. Though

served, there is no appearance for the respondent.

4. The claimant produced Ext.A1 which is a copy of the Sale

Deed of the year 1995. He also produced Ext.A2 which is a copy

LAA.NO.203/2010 A 2

of the Judgment in LAR Nos.116/02 to 118/02. The court also had

before it the Advocate Commission Report. The Advocate

Commissioner in respect of the reference in question has reported

that the land value can be fixed between Rs.60,000/= to

Rs.70,000/=. The court has discussed the matter, materials on

record and has arrived at the compensation payable to the

respondent. We do not think that the appellant has made out a case

for any interference in the Appeal. The Appeal fails and it is

dismissed.

Sd/=
K.M. JOSEPH,
JUDGE

Sd/=
M.C. HARI RANI,
JUDGE

kbk.

//True Copy//

PS to Judge

LAA.NO.203/2010 A 3