IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA App No. 978 of 2003()
1. THE SECRETARY,
... Petitioner
Vs
1. INDIRA JAYACHANDRAN, ANJALI, T.C. 28/27,
... Respondent
2. V,K,MURALEDHARAN S/O. PARABHAKARA
3. SARALA G. MENON, W/O.M.G.MENON,
4. LATHA NARAYANANKUTTY,
5. INDIRA JAYACHANDRAN, ANJALI, T.C. 28/27,
6. THE SPECIAL TAHSILDAR (L.A.),
For Petitioner :SRI.K.P.VIJAYAN
For Respondent :SRI.SANTHEEP ANKARATH
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :12/12/2007
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID,JJ.
----------------------------------------------------------------
L.A.A. NO. 978 OF 2003
----------------------------------------------------------------
Dated this the 12th day of December, 2007
JUDGMENT
Kurian Joseph, J.
This appeal is filed against the judgment in L.A.R. No.14 of 2000 on
the file of the II Additional Sub Court, Thrissur. The reference court relied
on the judgment and decree in L.A.R. No.13 of 2000 wherein land value
was fixed at Rs.1,71,170/- per Are. In a common judgment in L.A.A. Nos.
1098 of 2002 and 1432 of 2007, we have held that the value thus fixed is
not excessive. Therefore, this appeal is dismissed.
(KURIAN JOSEPH, JUDGE)
(HARUN-UL-RASHID, JUDGE)
sp/
KURIAN JOSEPH &
HAURN-UL-RASHID, JJ.
L.A.A.NO.978/2003
JUDGMENT
12TH DECEMBER, 2007