2000 INSC 1156 SUPREME COURT OF INDIA Land Acquisition Officer Vs. B. Vijender Reddy (A.P.Misra and Ruma Pal JJ.) 02.11.2000 ORDER The Text below is only a summarized version of the order pronounced High Court fixed market value of land higher than what existed three years ago without any justification. In absence of any evidence it was not proper to enhance rate from original fixed rate. Enhancement of rate by high Court cannot be sustained.