High Court Kerala High Court

The Special Tahsildar (La) … vs T.N. Remadevi on 30 May, 2008

Kerala High Court
The Special Tahsildar (La) … vs T.N. Remadevi on 30 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 935 of 2008()


1. THE SPECIAL TAHSILDAR (LA) RAILWAYS,
                      ...  Petitioner

                        Vs



1. T.N. REMADEVI, D/O. BHARGAVIYAMMA,
                       ...       Respondent

2. THE DEPUTY CHIEF ENGINEER,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :30/05/2008

 O R D E R
                       PIUS C. KURIAKOSE, J.
                    ----------------------------------
                     L.A.A. NO. 935         of 2008
                    ----------------------------------
             Dated this the 30th       day of May , 2008

                              JUDGMENT

This appeal pertains to the acquisition of 0.30 Ares of land in

Thiruvankulam Village for doubling of Railway track between

Ernakulam and Mulanthuruthy. Notification under Section 4 (1) was

issued on 18.12.2003 and the Awarding Officer granted land value at

the rate of Rs.23,834/- per Are. The Reference Court relying on the

judgment in LAR No.188/2006 which was another case pertaining to

the very same acquisition and the vary same category of land

re- fixed the land value as Rs. 34,272/-.

2. The learned Government Pleader fairly conceded that no

appeal has been preferred by the Government against the judgment in

L.A.R.188/2006. Moreover having gone through the judgment under

appeal I find that the approach of the learned Sub Judge has been

quite reasonable. The principles underlying Section 28A also have

been kept in mind by the learned Subordinate Judge. The properties

which were acquired in this case and the properties which was subject

mater of L.A.A. 188/2006 were treated similarly by the Land

L.A.A.No. 935/2008 2

acquisition Officer. It is only just that the value awarded for the

party in L.A.A. No.188/2006 is awarded to the respondents also.

The result is that this appeal will stand dismissed in limine.

PIUS C. KURIAKOSE
JUDGE
dpk