High Court Kerala High Court

Chacko Varghese vs State Of Kerala on 3 August, 2010

Kerala High Court
Chacko Varghese vs State Of Kerala on 3 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1476 of 2009(D)


1. CHACKO VARGHESE, S/O.KADAVIL KOCHU
                      ...  Petitioner
2. SHERLY, W/O.CHACKO VARGHESE,

                        Vs



1. STATE OF KERALA, REP.BY
                       ...       Respondent

2. THE CHIEF EXECUTIVE OFFICER,

                For Petitioner  :SRI.V.M.KURIAN

                For Respondent  :SRI.P.A.AHAMED, SC, INFOPARKS

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

 Dated :03/08/2010

 O R D E R
            PIUS C. KURIAKSE & C.K. ABDUL RAHIM, JJ.
            = = = = = = = = = = = = = = = = = = = = = = = =
                          L.A.A. 1476 OF 2009
                         = = = = = = = = = = =
               DATED TIS, THE 3RD DAY OF JULY, 2010.

                            J U D G M E N T

Abdul Rahim, J.

Claimants are in appeal.

2. An extent of 2.10 Ares of land situated in Kakkanadu Village was

acquired for expansion of the Info Park. The last date of publication of

notification under Section (4)(1) was 18.7.2005. The Land Acquisition

Officer awarded value of Rs.1,59,600/- per Are corresponding to Rs.

64,590/- per Cent, relying on Ext.R5 document which is a sale deed

executed in the year 2004, deducting 25% from the value shown in that

document. Before the reference court, the claimants have produced Exts.A2

to A5 documents in support of their claim for enhancement. Ext.A5 is a

post notification document and hence we are not inclined to consider the

same. Exts.A2 and A3 are documents executed in the year 2000, which

showed value of Rs. 2,26,820/- per Are corresponding to Rs. 92,000/- per

Cent. It has come out in evidence that properties covered under Exts.A2

and A3 are situated near to the acquired property. The reference court,

relying on Exts.A2 and A3, had re-fixed the land value at Rs. 3,40,092/- per

Are corresponding to Rs. 1,37,633/- per Cent, giving an increase of 10%

LAA 1476/2009 2

per year for a period of 5five years from the value shown in Exts.A2 and

A3.

2. Heard Sri. K.T. Thomas, learned counsel for the appellant and Sri.

P.A. Ahammed, learned counsel for the requisitioning authority and also

Smt. Latha T. Thankappan, learned Senior Government Pleader. It is

submitted by the appellant that the acquired land is situated on the side of

the Seaport – Airport Road, which is a most important thoroughfare in

Kakkanad and that the property is situated just opposite to the ‘Special

Economic Zone’ at Kakkanad. All the relevant aspects were highlighted to

convince prominence of the location wherein the acquired land is situated.

According to the appellant, Exts.A2 and A3 are properties having only

lesser importance than the acquired properties and the method of giving

10% enhancement on the value adopted by the reference court is highly

inadequate.

3. It is noticed that Ext.A4 was not accepted by the reference court

observing that the property is situated at 31/2 Kms. away from the acquired

property, nearer to the District Collectorate. Learned counsel made

available a copy of Ext.A4 document for our perusal. He also pointed out

the report of the Advocate Commissioner wherein the lie and nature of the

property covered under Ext. A4 is narrated. We notice that even though the

LAA 1476/2009 3

property covered under Ext.A4 is situated at a distance of 31/2 Kms.; the

said property is only a residential compound without having any direct

frontage of the Seaport – Airport Road. It is also argued that the acquired

property is not situated far away from the District Collectorate and other

public institutions of commercial importance.

4. We have considered the entire facts and circumstances attendant in

this case. We are of the opinion that Ext.A4 document could not be

discarded totally while fixing land value of the acquired property. On a

perusal of Ext.A4, we are convinced that the property covered therein is

only a residential plot which was sold by the Greater Cochin Development

Authority, a Government owned corporation. It is evident that the land is

only a residential plot having no commercial importance. We are also of

the opinion that 10% increase per year granted by the reference court is

slightly inadequate. Considering totality of the circumstances, applying the

rule of thumb we fix the land value of the acquired property at Rs.

1,90,000/- per cent, corresponding to Rs. 4,69,490/- per Are.

5. We clarify that the enhancement granted in this case is on taking

note of the fact that the property covered under this case is included in

Category No.1 which is having frontage of Seaport – Airport Road. The

enhancement granted in this case shall not be taken as a criteria with respect

LAA 1476/2009 4

to properties included in other categories.

In the result, the appeal is partly allowed,re-fixing the land value at

the rate of Rs. 1,90,000/- per Cent corresponding to Rs. 4,69,490/- per Are.

The appellant/claimant will be entitled for all statutory benefits admissible

under the Act on the enhanced compensation. Needless to say that while

drafting the decree, the land acquisition court will take note of the

conditions imposed while condoning the delay as per order in CM

Application No. 1823/2009 through order dated 5.11.2009.

PIUS C. KURIAKSE,
(JUDGE)

C.K. ABDUL RAHIM,
(JUDGE)

knc/-