High Court Kerala High Court

P.K.Yatheendra Das vs The Special Tahsildar La Nh No on 14 July, 2010

Kerala High Court
P.K.Yatheendra Das vs The Special Tahsildar La Nh No on 14 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 471 of 2004()


1. P.K.YATHEENDRA DAS, S/O.P.K.KRISHNAN
                      ...  Petitioner
2. P.K.PREMANATHAN, S/O.P.K.KRISHNAN KUTTY,
3. KAMALAKSHY, W/O.P.K.KRISHNAN KUTTY,

                        Vs



1. THE SPECIAL TAHSILDAR LA NH NO.1.
                       ...       Respondent

                For Petitioner  :SRI.R.SUDHISH

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :14/07/2010

 O R D E R
               PIUS C. KURIAKOSE &
              C. K. ABDUL REHIM, JJ.
    ------------------------------------------------
             L. A. A. No.471 of 2004
    ------------------------------------------------
       Dated this the 14th day of July, 2010

                    JUDGMENT

Pius C. Kuriakose, J

The claimants are in appeal. The case

pertains to acquisition of land in Nellikode village

for the purpose of Calicut byepass. The

notification was published on 24/01/98. The Land

Acquisition Officer awarded a total compensation

of Rs.1,20,855/-. The Reference Court, however,

would re-fix the land value on the basis of the

evidence to Rs.45,000/-. The Reference Court

would award a sum of Rs.10,000/- as

compensation for injurious affection finding that

about < cents of land was unauthorisedly affected

almost completely.

L. A. A. No.471 of 2004 -2-

2. In this appeal various grounds have been

raised and Sri.R.Sudhish, the learned counsel for

the appellants addressed us on the basis of

various grounds. All the submissions of

Sri.Sudhish were resisted by Smt.Latha T.

Thankappan, the learned senior Government

Pleader. We have considered the submissions. We

keep in mind our own judgment in LAA.1045/08

wherein we fixed the value of identical land which

was slightly superior at Rs.55,500/-. We are of the

view that on the basis of the judgment we have

passed in LAA.1045/08 there is justification for re-

fixing the value of land in this case also at

Rs.55,500/- . It is accordingly re-fixed. On the

basis of the above re-fixation, the appellants will

be eligible for award of a further amount of

Rs.5,000/- as additional compensation for

L. A. A. No.471 of 2004 -3-

injurious affection. Even though Sri.Sudhish

argued that additional compensation should be

awarded for building also, we are not inclined to

accept the above argument since there is nothing

on record which will show that any valuable

building existing on the property under

acquisition.

3. The appeal is allowed to the above extent

only. The appellants will be entitled for all

statutory benefits. The appellants will also be

entitled for proportionate interest.

PIUS C. KURIAKOSE
JUDGE

C. K. ABDUL REHIM
JUDGE
kns/-