High Court Kerala High Court

The Special Tahsildar vs Kuttipoyil Chandappan on 10 July, 2009

Kerala High Court
The Special Tahsildar vs Kuttipoyil Chandappan on 10 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1558 of 2008()


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

                        Vs



1. KUTTIPOYIL CHANDAPPAN,THALAKULATHUR (PO)
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.P.S.SREEDHARAN PILLAI

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :10/07/2009

 O R D E R
          PIUS.C.KURIAKOSE & P.Q.BARKATH ALI, JJ.
                       - - - - - - - - - - - - - - - - - - - - -
                           L.A.A.No. 1558 OF 2008
                   - - - - - - - - - - - - - - - - - - - - - - - - - -
                     Dated this the 10th day of July, 2009

                                 JUDGMENT

Pius.C.Kuriakose, J.

We have gone through the impugned judgment and we have

heard the submissions of the learned Senior Government Pleader

Sri.Basant Balaji and those of Smt.C.G.Preetha, learned counsel for the

respondent. It is seen that the learned Subordinate Judge has granted

enhancement relying on Ext.A3 judgment. Ext.A3 judgment was in

respect of acquisition for the same purpose in the same village and

pursuant to the very same notification. Under Ext.A3 the land value is

refixed at Rs. 30,000/- per cent. It is not quite clear from Ext.A3 as to

what exactly was the land value awarded by the land acquisition officer

for the properties in Ext.A3. But it appears to us that the value

awarded by the land acquisition officer was slightly more than the

value awarded by the land acquisition officer to the properties in the

present appeal. It is seen that the land acquisition court has not granted

the value awarded under Ext.A3. The land acquisition court has

LAA.No.1558/08 2

granted only 2/3 of the value granted under Ext.A3 to the acquired

properties. According to us, the approach of the learned Subordinate

Judge is quite reasonable. There is no warrant for interference. The

appeal will stand dismissed.

PIUS.C.KURIAKOSE
JUDGE

P.Q.BARKATH ALI
JUDGE

sv.

LAA.No.1558/08 2