IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 368 of 2007()
1. STATE OF KERALA.
                      ...  Petitioner
                        Vs
1. BHASURANGI, PALAZHI VEEDU,
                       ...       Respondent
                For Petitioner  :GOVERNMENT PLEADER
                For Respondent  :SRI.C.RAJENDRAN
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN
 Dated :21/10/2009
 O R D E R
                     PIUS C.KURIAKOSE &
                   K.SURENDRA MOHAN, JJ.
                -----------------------------------------
                      LA.A.No.368 of 2007
               ------------------------------------------
           Dated this the 21st day of October, 2009
                            JUDGMENT
PIUS C.KURIAKOSE, J.
The Government is in appeal. The property under
acquisition is in Mangad Village of Kollam District. The
acquisition was for the formation of National Highway Bye-pass.
Relevant Section 4(1) notification was published on 11/11/1992.
The Land Acquisition Officer awarded the land value at the rate
of Rs.10,000/- per Are. Ext.A1 sale deed was the main item of
tangible evidence produced by the claimants. The time lag
between the transfer under Ext.A1 and the notification was
nearly 4 years. It revealed that the property has been purchased
at the rate of Rs.7,250/- per cent. The court below has
specifically found under the impugned judgment that Ext.A1
property was superior property. However no deduction was
made by the learned subordinate Judge on the value reflected on
Ext.A1, on account of the superiority of Ext.A1 property over the
acquired property. Granting addition for passage of time, the
land value is refixed at the rate of Rs.22,230/- per Are. The
LA.A.No.368 of 2007
 2
property in Ext.A1 was in a panchayat area. We follow the
Supreme Court decision in G.M.Oil & Natural Gas
Corporation Vs Jeevanbai Patel & another
(2008 SAR (Civil)894) and deduct at the rate of 7.5 per cent for
the 4 years time which is passed. The amount will come to
Rs.22,300/- which will be the correct value of the property
covered by Ext.A1 as on the date of acquisition as found by the
reference court. The property under acquisition cannot be
granted same value. At least 30 % cut has to be made. Making
such deduction, the value of the land in acquisition will have to
be properly refixed at the rate of Rs.17,000/- per cent. It is
accordingly done. The appeal is allowed to the above extent.
But it is made clear that the claimant/respondent will be entitled
to all statutory benefits under sections 23(1A), 23 (2) & 28 of
the L.A. Act. Parties are directed to suffer their costs.
 PIUS C.KURIAKOSE,
JUDGE
 K.SURENDRA MOHAN,
JUDGE
skj.