High Court Kerala High Court

State Of Kerala vs S.Sheila on 23 November, 2009

Kerala High Court
State Of Kerala vs S.Sheila on 23 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 2226 of 2008()


1. STATE OF KERALA, REPRESENTED BY THE
                      ...  Petitioner

                        Vs



1. S.SHEILA, TC 1/1507, PAZHAYA ROAD,
                       ...       Respondent

2. THE MANAGING DIRECTOR,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.R.MANOJ

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :23/11/2009

 O R D E R
      PIUS C. KURIAKOSE & K.SURENDRA MOHAN, JJ.

              ```````````````````````````````````````````````````````
                     L.A.A. No. 2226 of 2008 B
                                        &
                  Cross Objection No.75 of 2009
              ```````````````````````````````````````````````````````
             Dated this the 23rd day of November, 2009

                              J U D G M E N T

Pius C. Kuriakose, J.

This case pertains to acquisition of land in Pettah

village for the purpose of Thiruvananthapuram Airport pursuant to

4(1) notification published on 04-02-1999. The Land Acquisition

Officer included a portion of the property in Category 4 and

awarded land value at the rate of Rs.78,743/- per Are. The

balance portion was included in Category 5 and awarded the land

value at the rate of Rs.39,900/-. The reference court, on the basis

of the evidence that came on record, would refix the land value at

a uniform rate Rs.2,97,600/- per Are. It is brought to our notice by

the learned senior Government Pleader that this Court has finally

approved land value for properties which were included in

Category 2 at Rs.1,50,000/-. The argument of the government

pleader is that the present property, which is in Category 4, cannot

be awarded more than that rate.

LAA.2226/08
: 2 :

2. Resisting the above submissions, it is submitted on

behalf of the learned counsel for the respondent cross objector

that the property under acquisition is eligible to be included in

Category 1. The learned counsel submitted that the cross

objector did not get sufficient opportunity to take out a

commission. The counsel pleaded that opportunity be given.

3. The learned Government Pleader drew our attention to

our own judgment in L.A.A.No.2225/08 and Cross Objection

51/09. The learned Government Pleader submitted that in case

this Court is inclined to give an opportunity as requested by the

counsel for the cross objector, stringent conditions, as is done in

that judgment, have to be imposed.

4. Having regard to the above submissions, we are of the

view that an opportunity can be given to the cross objector for

proving that the property under acquisition is eligible to be

included in Category 1, imposing suitable conditions.

5. The result of the above discussion is that the judgment

and decree under appeal are set aside and the LAR is remanded

to the court below. The court below is directed to consider the

LAA.2226/08
: 3 :

application for issuance of commission, if any, filed by the claimant

within one month from the date of receipt of a copy of this

judgment and appoint an Advocate Commissioner at the cost of

the claimant. The court will afford opportunity to both sides to

adduce whatever further evidence they want to and will pass

revised judgment early and at any rate within five months of

receiving a copy of this judgment. It is made clear that the above

order will become operative only subject to the following

conditions.

(i) The claimant respondent pay a sum of Rs.2,000/-

(Rupees two thousand only) to the Kerala Mediation Centre within

ten days and produce receipt before the reference court.

(ii) If under the revised judgment the claimant becomes

eligible for market value exceeding Rs.1,80,000/- per Are, such

excess compensation exceeding Rs.1,80,000/- will not carry

interest otherwise admissible under Section 28 of the Land

Acquisition Act during the period from 18-12-2007 till the date of

the revised judgment to be passed by the reference court.

We are not inclined to order refund of the court fee

LAA.2226/08
: 4 :

paid on the memorandum of cross objection to the claimant since

to a considerable extent the claimant is responsible for the order

of remand.

(PIUS C. KURIAKOSE, JUDGE)

(K.SURENDRA MOHAN, JUDGE)

aks