High Court Kerala High Court

The Special Tahsildar vs Chithrangidevi on 7 April, 2010

Kerala High Court
The Special Tahsildar vs Chithrangidevi on 7 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 269 of 2006()


1. THE SPECIAL TAHSILDAR,
                      ...  Petitioner
2. THE EXECUTIVE ENGINEER,

                        Vs



1. CHITHRANGIDEVI, `PRASANTH',
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :07/04/2010

 O R D E R
                             M.N. KRISHNAN, J.
                     == = = = = = = = = = = = = = = = = = = = = = = = = = = = =
                         L.A.A.NO. 269 OF 2006
           = = = = = = = = = = = = = = == = = = = = = = = = = = = = == = = = = = = = = =
           Dated this the 7th day of April, 2010
         = = = = = = = = = = = = = = == = = = = = = = = = = = = = == = = = = = = = = = = = =

                                 J U D G M E N T

This appeal is preferred against the award of the Land

Acquisition Court, Kozhikode in LAR No.185/2001. 0.0089

hectors of garden land comprised in R.Survey

No.TS22/23/519/1 was acquired and the land value was

fixed at Rs.51,981/-. As in the other cases land value was

fixed at Rs.20,000/- per cent for garden land and

Rs.15,000/- per cent for water logged area. The Division

Bench of this Court while considering the appeal preferred

against LAR.No.133/2001 as LAA.No.280/2006 held that, it

has been brought to the notice of this Court that, appeals

have not been preferred against majority of the cases

covered under the common judgment. So it follows that the

land value fixed has been accepted in the connected cases

and therefore, the Division Bench dismissed the appeal.

L.A.A.NO. 269 of 2006
-2-

The same principle has to be followed in this case as well

and therefore, the appeal is dismissed.

M.N.KRISHNAN
JUDGE

nl