High Court Kerala High Court

State vs G. Sreedharan Nair on 5 June, 2009

Kerala High Court
State vs G. Sreedharan Nair on 5 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1281 of 2000(A)



1. STATE
                      ...  Petitioner

                        Vs

1. G. SREEDHARAN NAIR
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.V.N.ACHUTHA KURUP (SR.)

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :05/06/2009

 O R D E R
            PIUS C. KURIAKOSE & P.Q. BARKATH ALI, JJ.

            ---------------------------------------------
                       L.A.A. 1281 of 2000
             ---------------------------------------------
                      Dated: JUNE 5, 2009

                           JUDGMENT

Pius C. Kuriakose, J.

This appeal preferred by the Government pertains to

acquisition of land in Kottarakkara village for the purpose of

construction of P & T Staff Quarter of the Post and Telegraph

Department. The relevant sec.4(1) notification was published on

1.10.1980. The land acquisition officer awarded land value at the

rate of Rs.5741/- per Are corresponding to Rs.2323/- per cent,

relying on the basis document.

2. Before the reference court, the evidence consisted of

Ext.A1, copy of sale deed No.1798/1985 of the Sub Registry,

Kottarakkara, Ext.C1 mahazar prepared by an advocate

commissioner deputed by the court and Ext.C2 report submitted

by that commissioner apart from the oral testimonies of Aws.1

and 2.

L.A.A. 1281 of 2000 2

3. Ext.A1 was in respect of a property which took in a

building also. Ext.A1 revealed a much higher land value than

the rate granted by the land acquisition officer. The reference

court, however, did not become inclined to rely on Ext.A1 for the

reason stated in the judgment. According to us, the reasons are

good and the reference court was justified in not relying on

Ext.A1. The reference court, at the instance of the claimants,

looked into the files of the court pertaining to LAR 22/1989 and

23/1989. It was seen that in those two cases the court had re-

fixed the land value at Rs.10,000/- per cent. The court also

found that the properties in LAR 22/1989 and 23/1989 were

inferior to the acquired properties in this case,being partially filled

up paddy fields. It was found that the acquired property was

pucca dry land situated very near to the famous Ganapathi

temple at Kottarakkara. Ultimately what the learned Sub Judge

did was to grant the same value as revealed in the judgment in

LAR 22/1989 and 23/1989.

4. We have heard the submissions of the learned Senior

Government Pleader Mr. P.K. Babu and those of Smt. Bindu

L.A.A. 1281 of 2000 3

Sreekumar and also the Senior counsel Mr. Achuthakurup, for the

respondent.

5. Sri Babu submitted that the reliance placed by the

learned Subordinate Judge on the judgment in LAR 22/1989 and

23/1989 was not justified. According to him the learned

Subordinate Judge did not notice that those two judgments were

in cases pursuant to acquisition on 5.8.1996 i.e. six years after

the acquisition in the present case. Therefore, according to the

learned Government Pleader, deductions should have been made

on the value awarded under those two judgments.

6. Mr. Achuthakurup, per contra, submitted that unlike the

property in LAR 22/1989 and 23/1989, the acquired property in

this case was pucca dry land situated in the most important area

of the town being in close proximity to the famous Ganapathi

temple. Considering the superiority of the land, more than what

was awarded to the parties in LAR 22/1989 and 23/1989 should

have been awarded to the claimant in this case.

7. We have anxiously considered the rival submissions

addressed at the Bar and we have carefully gone through the

L.A.A. 1281 of 2000 4

judgment. We are of the view that the learned Subordinate

Judge who was bound to re-fix the market value had no better

document than the court’s own award in LAR 22/1989 and

23/1989 to rely for determination of the market value.

However, we notice that the relevant sec.4(1) notification in LAR

22/1989 and 23/1989 was published six years after the sec.4(1)

notification in this case. We have also noticed that the

properties in LAR 22/1989 and 23/1989 were inferior to the

acquired property in this case. Relying on the judgment in LAR

22/1989 and 23/1989 and taking into account the superiority of

the acquired property, we hold that the value of the property

similar to the acquired property as on 5.8.1986 would be

Rs.13000/- per cent. But deductions are to be made for the time

lag between the sec.4(1) notification in the present case and the

sec.4(1) notification in LAR 22/1989 and 23/1989. Following the

judgment of the Supreme Court in G.M.Oil & Natural Gas Cor.

Ltd. v. R. Jivanbhai Patel & Anr. (2008 SAR (civil) 894), it will

be necessary to make a deduction of atleast 60% on the above

fixed amount of Rs.13,000/-. On the facts of this case we are not

L.A.A. 1281 of 2000 5

inclined to make so much of deduction since we find that the

acquired property is situated in a more important area of the

town and has commercial potentialities in the maximum.

According to us, a sum of Rs.8500/- per cent would have been

the correct market value of the property at the relevant time.

Allowing the appeal, we re-fix the market value of the

property at Rs.8500/- per cent. It is needless to mention that

the appellant will be entitled to all statutory benefits admissible

to him under secs.23(2), 23(1A) and 28 of the Land Acquisition

Act on the enhanced compensation to which the appellant

becomes eligible on account of our re-fixation. In the

circumstances, the parties will suffer their costs throughout.

PIUS C. KURIAKOSE, JUDGE

P.Q. BARKATH ALI, JUDGE

mt/-

L.A.A. 1281 of 2000    6




                        PIUS C. KURIAKOSE &
                        P.Q. BARKATH ALI, JJ.

                       ------------------------------




                            L.A.A.1281 Of 2000


                              JUDGMENT


                       ------------------------------




                                5.6.2009