High Court Kerala High Court

The General Manager vs K.P.Janardhanan on 19 January, 2010

Kerala High Court
The General Manager vs K.P.Janardhanan on 19 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 2278 of 2008(D)


1. THE GENERAL MANAGER, K.S.I.D.C,
                      ...  Petitioner

                        Vs



1. K.P.JANARDHANAN, S/O.GOVINDAN,
                       ...       Respondent

2. K.P./DINESHAN, S/O.GOVINDAN,

3. THE SPECIAL TAHSILDAR, LA,

                For Petitioner  :SRI.D.KRISHNANKUTTY PILLAI

                For Respondent  :SRI.C.P.PEETHAMBARAN

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :19/01/2010

 O R D E R
        PIUS C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
                  ----------------------------------

                   L.A.A. No.2278 of 2008

                  ----------------------------------

            Dated this the 19th day of January, 2010


                        J U D G M E N T

—————-

Pius C.Kuriakose,J.

Requisitioning authority is in appeal in this case

which pertains to acquisition of land in Kuthuparamba village

for the purpose of widening of Kuthuparamba-Valiyavelicham

road to appellant’s Industrial Growth Centre at

Valiyavelicham. Our attention is drawn to the judgment of

this court in L.A.A. Nos.1452/08, 1453/08, 1455/08 and also

to the judgments in L.A.A. Nos.1442/08, 1457/08 and

1574/08. It is seen that those judgments were in appeals in

respect of identical properties for which same rate of

enhancement had been granted by the reference court.

Under those judgments we set aside the decree and remand

the L.A.R. to the reference court giving liberty to both sides

to adduce evidence. In view of the decision taken in those

appeals we set aside the impugned judgment and remit

L.A.R.No.397/05 to Sub Court, Thalassery. Parties are given

liberty to adduce whatever evidence they have before that

L.A.A.2278/08
2

court. The Sub Court, Thalassery is directed to take a fresh

decision in the appeal on the basis of the entire evidence to

be adduced. Refund full court fee remitted on the appeal

memorandum to the counsel for the appellant.

2. It is submitted that 50% of the decree debt is

deposited before the court below. Not withstanding this

judgment we direct that the court below shall permit the

claimant/respondent to withdraw the amount under deposit

subject to the final outcome of the L.A.R. case.

PIUS C.KURIAKOSE, JUDGE.

C.K.ABDUL REHIM, JUDGE.

okb