High Court Kerala High Court

The Special Tahsildar (La) vs C. Gangadharan Nair on 1 July, 2009

Kerala High Court
The Special Tahsildar (La) vs C. Gangadharan Nair on 1 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 354 of 2009()


1. THE SPECIAL TAHSILDAR (LA),
                      ...  Petitioner
2. THE EXECUTIVE ENGINEER,
3. THE DISTRICT COLLECTOR,

                        Vs



1. C. GANGADHARAN NAIR,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.D.KRISHNA PRASAD

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :01/07/2009

 O R D E R
                        V. RAMKUMAR, J.
               * * * * * * * * * * * * * * * * * *
                   L.A. Appeal No. 354 of 2009
               * * * * * * * * * * * * * * * * * *
                       Dated: 01-07-2009

                           JUDGMENT

An extent of 0.0112 hectares of land comprised in re-

survey No. 125/4 of Chemmanad Village in Kasaragod Taluk

along with other parcels of land was compulsorily acquired by

the State for the formation of State Highway from Kasargod to

Kanhangad. Notification under Sec. 4 (1) of the Land Acquisition

Act was published on 21-6-2005. The Land Acquisition Officer

fixed the land value at the rate of Rs. 15,000/- per cent. On a

reference at the instance of the claimant, the Sub Court,

Kasaragod in L.A.R. No. 70 of 2007, enhanced the land value to

Rs. 34,000/- per cent. The court below relied on Exts.A1 and A2

sale deeds both dated 27-01-2006 as per which certain parcels

of nearby properties were purchased by the Kerala State

Transport Project (KSTP) for the very same purpose through

L.A.App. 354 of 2009 -:2:-

negotiations at the rate of Rs. 38,662 per cent under Ext.A1 and

Rs. 43,623/- per cent under Ext.A2. As against the rates adopted

under Exts. A1 and A2, the court below fixed the land value as

Rs. 34,000/- per cent. The said decision cannot be said to be

unreasonable. That apart, the State had filed L.A.A. N0o. 352/09

against L.A.R. No. 47/2007 disposed of by the Court below along

with the present L.A.R. 70/07. The said appeal was dismissed by

this Court on 23-3-2009. This means that the basis adopted by

the Court below for arriving at the land value has been approved

by this Court. Such being the position, I do not find any good

ground for interference with the judgment of the court below.

This Appeal is accordingly, dismissed.

Dated this the Ist day of July 2009.

Sd/-V. RAMKUMAR,
(JUDGE)

/true copy/

ani.

L.A.App. 354 of 2009 -:3:-