High Court Kerala High Court

The Secretary vs Kalliyadankandy Mohammed Backer on 29 October, 2009

Kerala High Court
The Secretary vs Kalliyadankandy Mohammed Backer on 29 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 85 of 2006()


1. THE SECRETARY,
                      ...  Petitioner

                        Vs



1. KALLIYADANKANDY MOHAMMED BACKER,
                       ...       Respondent

2. ELAMBILAT RAYAROTH IBRAHIIM HAJI,

3. THE SPECIAL TAHSILDAR,

                For Petitioner  :SRI.P.NARAYANAN

                For Respondent  :SRI.A.MOHAMED MUSTAQUE

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :29/10/2009

 O R D E R
                   PIUS C.KURIAKOSE &
                K.SURENDRA MOHAN, JJ.
             -------------------------------------------
               L.A.Appeal No.85 of 2006
             -------------------------------------------
        Dated this the 29th day of October, 2009

                          JUDGMENT

Pius C.Kuriakose,J.

This is an appeal preferred by the requisitioning

authority. The properties under acquisition were in Irivery

Village of Kannur Taluk. Relevant section 4(1) notification

was published on 21.8.1997 and the acquisition was for

the purpose of the appellant requisitioning authority’s

bus stand. The Land Acquisition Officer awarded land

value at the rate of Rs.3600/- per cent. The reference

court relied on the very documents of title under which

the claimants that come on the properties. The document

is of the year 1993. They revealed the land value of

Rs.8000/- per cent.

2. Mr.I.V.Pramod, the learned counsel for the

appellant would assail the impugned judgments on all the

grounds raised in the memorandum of appeal. He

submitted that in similar cases, the court below has re-

fixed the land value only at Rs.6,000/-.

3. The above submission of the learned counsel is not

LAA No.85 of 2006 2

supported by any evidence on record.

4. What the court below done is to grant additions for

the passage of four years time. Though it would appear

that the additions granted by the learned subordinate

judge for passage of time is excessive, we are not inclined

to interfere with the impugned judgment. We find that

against the oral evidence adduced by the claimant, there

was no counter evidence. We also notice that the

Advocate Commissioner’s who inspected the properties

covered by the other documents produced by the claimant

in support of the enhanced land value have recommended

for value higher than what is now fixed. We feel that the

approach of the learned subordinate judge was quite

reasonable and hence the impugned judgment is not liable

for interference. The appeal is dismissed. No costs.

PIUS C.KURIAKOSE,
JUDGE

K.SURENDRA MOHAN,
JUDGE

css/