High Court Kerala High Court

P.K.Venugopalan vs State Of Kerala on 24 September, 2007

Kerala High Court
P.K.Venugopalan vs State Of Kerala on 24 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA App No. 1337 of 2000(D)



1. P.K.VENUGOPALAN
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.K.M.SATHYANATHA MENON

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :24/09/2007

 O R D E R
         KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
              -----------------------------------------
                    L.A.A.No.1337 of 2000
              -----------------------------------------
         Dated this the 24th day of September, 2007

                         J U D G M E N T

Harun-Ul-Rasheed,J.

This Land Acquisition Appeal is filed by the claimant in

L.A.R.No.9/1995 against the judgment and decree dated 30-10-

1999 on the file of the Sub Court, Manjeri. The property

belonging to the claimant was acquired for construction of Low

Level Reservoir and Pipe-line Road for UWSS, Manjeri. The

Section 4(1) notification is dated 27-7-1992. The Land

Acquisition Officer awarded Rs.5,664/- per cent as against the

claim of Rs.60,000/- per cent. The extent acquired is 21.75

cents in survey number RS 211/4 of Narukara Village. The

appellant-claimant examined AW1 to AW4 and produced Exts.A1

to A4 in support of his claim for enhanced compensation. The

property covered by Exts.A1 to A3 are located very close to the

Central Junction, Manjeri and having high potential value and

commercial importance. According to Ext.C1 report submitted by

the Commissioner, the acquired land is lying at a distance of 2

LAA NO.1337/2000 2

Kms. away from the Manjeri Central Junction and is located

facing the Manjeri-Nilambur Road. Exts.A1 to A3 sale documents

were not relied on by the reference court for valid reasons.

2. The appellant-claimant has produced the common

judgment in L.A.R.Nos.15/1997 and 16/1997 before this court.

The lands covered by the above said L.A.Rs are acquired for the

construction of the Pipeline Road at Cherani. The survey number

of the acquired lands covered by the above said L.A.Rs is RS

214/3 of Narukara Village. In L.A.R.Nos.15 and 16 of 1997 the

Land Acquisition Officer granted Rs.4,000/- and Rs.3,473/- per

cent respectively. This was enhanced to Rs.9818/- by the

reference court by judgment dated 29-6-2002. In

L.A.R.No.9/1995, which is the subject matter of this appeal, the

Land Acquisition Officer granted an amount of Rs.5664/- per

cent, which is a higher value than the value fixed for the land in

L.A.R.Nos.15 and 16 of 1997. At the same time in

L.A.R.No.9/1995 the Sub Court enhanced the land value and

fixed it only at Rs.6500/-, whereas in the connected L.A.Rs the

land value was fixed at Rs.9818/- per cent. Considering the

comparable nature of the property we are of the view that the

LAA NO.1337/2000 3

acquired land is more valuable than the lands covered by

L.A.R.Nos.15 and 16 of 1997, taking into account the valuation

made by the Land Acquisition Officer in all these cases. Hence, in

the facts and circumstances of the case, we fix the value of the

acquired land in L.A.R.No.9/1995 at the rate of Rs.9818/- per

cent in parity with the value fixed in L.A.R.Nos.15 and 16 of

1997.

3. The appellant has a further case that the beneficial

use of the remaining extent of 48 cents, left after the acquisition

has been decreased. AW1 also tendered evidence stating that

value of the rest of the properties was diminishing. The

Commissioner in his report stated that the value of the remaining

property has been reduced by Rs.6,000/- per cent. But it has

come out in evidence that the acquired property was lying at a

low level from the main road, to the extent of around 6 meters.

According to the claimant, he may be granted at least

Rs.60,000/- towards injurious affection. Though the appellant has

a case that the access has been completely blocked, it has come

out in evidence of RW1 that the property has a separate access.

However, the fact remains that, prior to acquisition, the entire

LAA NO.1337/2000 4

property was abutting the main road with access from any point;

but after acquisition that advantage is completely lost and the

access is on one end through another road. Considering the

entire facts on record, we are of the view that the claimant is

entitled to compensation towards diminution in land value. We

fix Rs.60,000/- towards the diminution in land value for the rest of

the property, having an extent of around 48 cents.

Accordingly we allow the appeal. The land value of

the acquired land is refixed at Rs.9818/- per cent. An amount of

Rs.60,000/- is further granted towards injurious affection. The

appellant-claimant is entitled to all the eligible statutory benefits

under the Act. The judgment and decree are modified

accordingly. There will be no order as to costs.

(KURIAN JOSEPH, JUDGE)

(HARUN-UL-RASHID, JUDGE)

LAA NO.1337/2000 5

KURIAN JOSEPH &
HARUN-UL-RASHID, JJ.

—————————

L.A.A.No. 1337 of 2000

—————————-

JUDGMENT

24th September, 2007