High Court Kerala High Court

B.Kamalamma vs State Of Kerala on 26 June, 2008

Kerala High Court
B.Kamalamma vs State Of Kerala on 26 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 197 of 2006(D)


1. B.KAMALAMMA, KANNANKARA VEEDU,
                      ...  Petitioner
2. G.VASUDEVAN NAIR, KANNANKARA VEEDU,
3. B.RADHA BAI, KANNANKARA VEEDU,
4. G.RAVEENDRAN NAIR, KANNANKARA VEEDU,
5. B.INDIRA MONY, KANNANKARA VEEDU,
6. G.RAVEENDRAN NAIR, KANNANKARA VEEDU,

                        Vs



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

                For Petitioner  :SRI.SIBY MATHEW

                For Respondent  :GOVERNMENT PLEADER

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

 Dated :26/06/2008

 O R D E R
         KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
              ----------------------------------------------
                     L.A.A. No.197 of 2006
              ----------------------------------------------
                     Dated 26th June, 2008.

                          J U D G M E N T

Harun-Ul-Rashid, J.

Claimants are the appellants. This appeal is directed

against the judgment and decree dated 15.1.1993 in LAR 6/1991

on the file of the Sub Court, Attingal. The extent of property

acquired is 30.36 Ares. The acquisition is for the purpose of

Housing Accommodation Scheme sponsored by the Kerala State

Housing Board. Section 4(1) notification was published on

14.7.1987. The Land Acquisition Officer awarded compensation

at Rs.2,465/- per Are. The reference court awarded additional

compensation thus fixing the land value at Rs.3,000/- per Are, as

against the claim of Rs.5,000/- per cent. The claimants did not

adduce any evidence. On the side of the State, RW1 was

examined and Exts.R1 and R2 were marked. The reference court

discussed the acceptability and reliability of Ext.R1 basic

document relying on the evidence of RW1. The court below held

that the value awarded by the Land Acquisition Officer on the

basis of Ext.R1 document is fair and reasonable. Granting little

enhancement on principles of guess work, the court below refixed

LAA NO.197/2006 2

the land value at Rs.3,000/- per Are.

2. The claimants have produced Annexure B judgment

in LAR Nos.16/91 and 1/93 on the file of the same court which

also relates to acquisition for the same purpose. The reference

court in that case had discussed the entire oral and documentary

evidence. The claimants in that case produced Exta.A1 to A13

and adduced oral evidence. On the basis of the evidence

available on record, the reference court awarded land value at

the rate of Rs.11,725/- per Are. The claimants also produced

Annexure A judgment in LAA 1022/94 against Annexure B

judgment. Annexure A judgment confirms the judgment and

decree passed by the reference court. Though there is no

evidence to show that the property in Annexure B covered by LAR

1/93 and 16/91 is similar and similarly situated to that of the

acquired land, considering the fact that the said properties are

also acquired for the very same purpose, we are of the view that

the land value fixed by the reference court is too nominal. The

reference court ought to have granted a reasonable

enhancement taking into consideration the acquisition of other

LAA NO.197/2006 3

lands in the vicinity for the very same purpose. In the

circumstances, we refix the land value in this case at Rs.4,500/-

per Are. The judgment and decree passed by the reference court

is accordingly modified. The land value per Are is refixed at

Rs.4,500/- per Are.

In the result, the appeal is partly allowed. The

judgment is modified to the said extent. The appellants are

entitled to all statutory benefits, including interest on solatium.

KURIAN JOSEPH, JUDGE.

HARUN-UL-RASHID, JUDGE.

tgs

KURIAN JOSEPH &

HARUN-UL-RASHID, JJ

———————————————-

L.A.A. No.197 of 2006

———————————————-

J U D G M E N T

Dated 26th June, 2008.