High Court Kerala High Court

T.J.Joseph vs Chief Secretary To Government on 8 October, 2010

Kerala High Court
T.J.Joseph vs Chief Secretary To Government on 8 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34687 of 2009(E)


1. T.J.JOSEPH, THERUVIL HOUSE,
                      ...  Petitioner
2. LUCY THOMAS, KOTTARATHIL,

                        Vs



1. CHIEF SECRETARY TO GOVERNMENT
                       ...       Respondent

2. THE PRINCIPAL SECRETARY,

3. SECRETARY, PUBLIC WORKS DEPARTMENT,

4. THE CHIEF ENGINEER, KERALA STATE

5. THE DISTRICT COLLECTOR, KOTTAYAM.

6. THE EXECUTIVE ENGINEER,

7. SPECIAL TAHSILDAR,

                For Petitioner  :SRI.ROY CHACKO

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :08/10/2010

 O R D E R
               T.R. RAMACHANDRAN NAIR, J.
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
          W.P.(C). Nos.34687/2009-E & 12372/2010-V
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~

           Dated this the 8th day of October, 2010

                      J U D G M E N T

In W.P.(C).No.34687/2009 there are two petitioners and

in W.P.(C).No.12372/2010 also the petitioners are two in

number.

2. The respondents initiated proceedings under the

Land Acquisition Act, 1894 for acquiring various items of

properties including that of the petitioners for the

Punalur-Muvattupuzha Highway Project. The notification

under Section 4(1)of the Land Acquisition Act is dated

01/12/2004 and the declaration under Section 6 is dated

03/02/2006.

3. The project is one financed by the World Bank and

implemented by the Kerala State Transport Project (KSTP).

The land owners were offered replacement value if they are

viable for negotiated price.

4. The first petitioner in W.P.(C).No.34687/2009

along with another approached this Court by filing W.P.(C).

No.19891/2006 wherein this Court by Ext.P1 Judgment

directed the competent authority to take a decision in the

matter. In fact, the decision had to be taken in the light

of the claim for the replacement value. Thereafter,

discussions took place at the District level and Ext.P2 is

W.P.(C). Nos.34687/2009 & 12372/2010
-:2:-

the copy of the minutes of the meeting of the District

Level Purchase Committee Chaired by the District Collector.

The table therein contains the categorisation of lands, and

the land value fixed as on 20/07/2007.

5. The said minutes had to be approved by the State

Level Empowered Committee. Since further delay occurred,

the said petitioners filed W.P.(C).No.36642/2007 which was

disposed of by Ext.P3 Judgment wherein this Court directed

respondent Nos.1 to 3 therein to place the matter before

the Empowered Committee and to take a decision as

expeditiously as possible, at any rate, within a period of

four months from the date of receipt of a copy of the said

Judgment. Thereafter, the petitioners were waiting for the

grant of reliefs. In between, the Land Acquisition Officer

also passed awards and in the light of the expectation that

the Empowered Committee will be fixing proper compensation

as replacement value, the petitioners did not, at that

point of time, filed applications for reference. It is

averred in W.P.(C).No.34687/2009 that the first petitioner

received land acquisition award amounts without protest.

Still thereafter they waited for another one year. No

action was taken and reference application submitted by the

second petitioner in W.P.(C).No.34687/2009 was rejected as

submitted beyond the period provided.

W.P.(C). Nos.34687/2009 & 12372/2010
-:3:-

6. Finally, the first petitioner in W.P.(C).

No.34687/2009 got information with regard to the

replacement value only by Ext.P6 communication dated

08/09/2009. He was directed to receive the balance amount

of compensation. Reference is made to G.O.(Rt)

No.1253/08/PWD dated 04/08/2008 therein.

7. When the details of the fixation of amounts were

sought, Ext.P9 was communicated with copy of the micro-plan

of 89 title holders of Lalam Village approved by Empowered

Committee and copy of the category-wise list of each

property.

8. The petitioners thereafter filed various

representations before the Chief Secretary to Government

who is the Chairman of the Empowered Committee pointing out

that the replacement value is fixed two years back and,

therefore, the value now offered is not in tune with the

current market value of the property. Accordingly, it is

requested that a refixation taking into account the promise

made may be done. Exts.P14 and 15 are the said

representations in W.P.(C).No.34687/2009 and Ext.P8 is the

representation submitted by the petitioners in W.P.(C).

No.12372/2010.

9. Heard the learned counsel for the petitioners and

the learned Government Pleader. The learned counsel for

W.P.(C). Nos.34687/2009 & 12372/2010
-:4:-

the petitioners submitted that the scheme framed by the

respondents really obliges them to consider various aspects

provided therein. Copy of the Scheme has been provided as

Ext.P11 in W.P.(C).No.34687/2009 . My attention was

invited to paragraphs 2.3 and 2.6 of the said scheme.

Relying upon paragraph 2.3 it is contended that the

replacement value has to be fixed by considering it as

equivalent to the amount for purchase of property.

Therefore, the amount that is required to purchase such

properties will have to be fixed as the replacement value.

Going by paragraph 2.6 it is stated that even before the

possession is taken, the compensation and other benefits

will be disbursed. Paragraph 5.2 also gives details of the

manner in which compensation has to be fixed. It is

therefore submitted that the petitioners have entered into

negotiations on the legitimate expectation that they will

be given the maximum benefit, so that they will be able to

get a suitable price which will be equivalent to the price

for purchase of the equivalent extent of property,

prevalent in the locality concerned.

10. It is submitted that the delay in the matter has

really put the petitioners in handicap since they did not

file reference applications also in time expecting payment

of proper compensation. The Land Acquisition Officer has

W.P.(C). Nos.34687/2009 & 12372/2010
-:5:-

filed a statement. There is no counter affidavit filed by

the Government. The statement filed by the seventh

respondent in W.P.(C).No.34687/2009 does not throw any

light as to how the compensation amount has been arrived at

as per the package. The counter affidavit of the sixth

respondent also does not give the principle and the basis

under which the amount has been fixed by the Empowered

Committee. It is also not evident whether the Empowered

Committee has taken into consideration all the aspects

including the delay caused in fixing the amount and

offering payment.

11. The learned counsel for the petitioners submitted

that Ext.P12 is a copy of the Sale Deed (produced in W.P.

(C).No.34687/2009) which reflects the land value as on

30/12/2003. It is submitted that the amount by way of

consideration paid is more than the land value now fixed.

All these are matters for the Empowered Committee to

consider.

12. Therefore, there will be a direction to the first

respondent to consider the representations Exts.P14 and P15

in W.P.(C).No.34687/2009 and Ext.P8 in W.P.(C).

No.12372/2010 on its merits after affording an opportunity

of hearing to the petitioners. The petitioners will also

be entitled to produce whatever materials relied on, at the

W.P.(C). Nos.34687/2009 & 12372/2010
-:6:-

time of hearing. Appropriate orders will be passed within

a period of three months from the date of receipt of a copy

of this Judgment.

The writ petitions are disposed of as above. No costs.

(T.R. Ramachandran Nair, Judge.)

ms

W.P.(C). Nos.34687/2009 & 12372/2010
-:7:-

T.R. RAMACHANDRAN NAIR, J.

~~~~~~~~~~~~~~~~~~~~~~~~~~~
W.P.(C). Nos.34687/2009-E & 12372/2010-V
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 23rd day of June, 2010

O R D E R

It is submitted by the learned Government Pleader that

the petitioners in both the writ petitions excluding the

second petitioner in W.P.(C).No.34687/2009 have received

the replacement value.

Post after one month for hearing.

(T.R. Ramachandran Nair, Judge.)

ms