High Court Kerala High Court

The Special Tahsildar (La) Nh- vs Riyas.K.P. on 12 July, 2010

Kerala High Court
The Special Tahsildar (La) Nh- vs Riyas.K.P. on 12 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 746 of 2010()


1. THE SPECIAL TAHSILDAR (LA) NH-1,
                      ...  Petitioner

                        Vs



1. RIYAS.K.P., S/O.BEERAN,
                       ...       Respondent

2. THE MANAGING DIRECTOR,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

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

 Dated :12/07/2010

 O R D E R
     PIUS C. KURIAKOSE & C.K.ABDUL REHIM, JJ.
          -----------------------------------------------
                     LAA. No.746 of 2010
          -----------------------------------------------
            Dated this the 12th day of July, 2010

                        J U D G M E N T

Pius C.Kuriakose, J.

Even though several attractive grounds have been

raised in this appeal and Smt.R.Bindu, learned Govt. Pleader

addressed strenuous arguments on the basis of those

grounds we are not inclined to entertain this appeal which

pertains to acquisition of land in Bepore Village for

construction of railway over bridge at Meenchantha. The

relevant Section 4(1) notification was published on 1-2-

2001. The L.A. Officer awarded land value at the rate of

Rs.22,590/- per cent. The Reference Court on evaluating

the evidence which came on record re-fixed the same at

Rs.60,000/- per cent by the impugned judgment. We are of

the view that it is more or less the correct market value

prevalent at the relevant time which has been arrived at by

the learned Sub Judge. At any rate, the Government cannot

LAA. No. 746/10
-2-

have any legitimate grievance against this judgment.

The appeal is dismissed in limine.

(PIUS C.KURIAKOSE, JUDGE)

(C.K.ABDUL REHIM, JUDGE)

ksv/-