IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 412 of 2007()
1. THE SPECIAL TAHSILDAR, LA, RAILWAY,
... Petitioner
2. THE DEPUTY CHIEF ENGINEER
Vs
1. MEETHALE KUNNATHU ALIAS PANOTE SARADA,
... Respondent
2. MEETHALE KUNNATHU ALIAS PANOTE PREETHA,
3. MEETHALE KUNNATHU ALIAS PANOTE VINEETHA
4. MEETHALE KUNNATHU ALIAS PANOTE NISHA,
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.JOBY JACOB PULICKEKUDY
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :26/06/2008
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
----------------------------------------------
C.M.Application Nos.1079/07 in LAA 940/07,
2015/07 in LAA 1655/07, 967/08 in LAA 894/08
and
L.A.A. Nos.412, 940, 1655 of 2007
&
L.A.A.894 of 2008
----------------------------------------------
Dated 26th June, 2008.
J U D G M E N T
Kurian Joseph, J.
These appeals are filed by the State aggrieved by the
fixation of land value by Sub Court, Thalassery. The acquisition
is for the purpose of doubling of a railway line at Edakkad village.
The extent involved in these cases is only very small, 0.988
cents, 1.606, 3.335 and 7.41 cents. The Land Acquisition Officer
awarded land value at the rate of Rs.5,400/- per cent. The
claimants had a case for at least Rs.20,000/- per cent. On the
basis of the evidence available on record, viz. the report of the
Advocate Commissioner as well as Ext.A5 judgment in LAR
445/01, the reference court fixed the land value at Rs.12,000/-
per cent. It is seen that the respondents did not have any
evidence before the reference court. The court has made the
fixation appreciating the evidence tendered by AW1, the report of
the Advocate Commissioner and the judgment in LAR 445/01. In
LAA NO.412/07 & connected cases 2
the process it was found that the property covered by the
acquisition and the property covered by the judgment in LAR
445/01 are similar and similarly situated. Therefore, there is no
merit in the appeals. The delay petitions as well as the appeals
are dismissed. The stay petitions in the appeals are also
dismissed.
KURIAN JOSEPH, JUDGE.
HARUN-UL-RASHID, JUDGE.
tgs
KURIAN JOSEPH &
HARUN-UL-RASHID, JJ
———————————————-
L.A.A. Nos.412, 940, 1655 of 2007
&
L.A.A.894 of 2008
———————————————-
J U D G M E N T
Dated 26th June, 2008.