High Court Kerala High Court

State vs Kesavan Raghavan on 18 September, 2007

Kerala High Court
State vs Kesavan Raghavan on 18 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA App No. 811 of 2001()



1. STATE
                      ...  Petitioner

                        Vs

1. KESAVAN RAGHAVAN
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.P.B.SURESH KUMAR

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :18/09/2007

 O R D E R
     KURIAN JOSEPH & HARUN-UL-RASHID, JJ
                       -------------------
                      L.A.A. 811/2001
                       --------------------
       Dated this the 18th day of September, 2007

                       JUDGMENT

Kurian Joseph, J

This is an appeal filed against the judgment and

decree in LAR.88/94 on the file of the II Additional Sub

Court, Thiruvananthapuram. Acquisition is for the

purpose of Techno Park. The land value is fixed relying on

Ext.A3 sale deed executed on 27.10.1989. The reference

Court found that the respondent had admitted that Ext.A3

sale deed has taken place in the ordinary course of

business. It has also found that the acquired land is

similar to the land covered by Ext.A3. Thus, the reliance

placed on Ext.A3 is only proper, since the notification is

only in the year 1991. There is no merit in this appeal

and the same is dismissed.

KURIAN JOSEPH
Judge

HARUN-UL-RASHID
Judge

mrcs