High Court Kerala High Court

Santha Mookkan vs The Special Tahsildar on 9 June, 2009

Kerala High Court
Santha Mookkan vs The Special Tahsildar on 9 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 37 of 2002()


1. SANTHA MOOKKAN,
                      ...  Petitioner
2. PAUL MOOKKAN.
3. ANITHA MOOKKAN,

                        Vs



1. THE SPECIAL TAHSILDAR,
                       ...       Respondent

                For Petitioner  :SRI.P.K.RAMKUMAR

                For Respondent  : No Appearance

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

 Dated :09/06/2009

 O R D E R
          PIUS.C.KURIAKOSE & P.Q.BARKATH ALI, JJ.
                       - - - - - - - - - - - - - - - - - - - - -
                             L.A.A.No.37 OF 2002
                   - - - - - - - - - - - - - - - - - - - - - - - - - -
                     Dated this the 9th day of June, 2009

                                 JUDGMENT

Pius.C.Kuriakose, J.

We have heard Sri.P.K.Ramkumar, learned counsel for the

appellant and Sri.Basant Balaji, learned senior Government Pleader.

Sri.Ramkumar submitted that the court below did not place reliance on

Exts.A1 and A2. Ext.A2 is a court judgment and Ext.A1 is a sale deed.

On going through the impugned judgment, we find that the learned

Subordinate Judge was justified in not placing reliance on Exts.A1 and

A2. As regards Ext.A2 the same was judgment in L.A.R.No.550/1997.

It was conceded by Sri.Ramkumar himself that there was appeal by the

government against Ext.A2 and this court considering the appeal set

aside Ext.A2 and remanded that LAR to the reference court.

Sri.Ramkumar submitted that he is not aware as to the nature of the

revised judgment passed by the reference court pursuant to that remand

order.

2. Whatever that be, the evidence presently available in this

case falls short of holding that the appellant is entitled to more than

LAA.No.37/02 2

what is granted to him under the impugned judgment. Sri.Ramkumar

submitted that if opportunity is given, the appellant will be able to

produce relevant evidence which will substantiate his claim for

enhancement over what is granted.

We are inclined to grant opportunity to the appellant to produce

further evidence. But only on condition that for the period during

which this appeal was pending before this court i.e. from 7/12/2001 till

date, the appellant will not be entitled for statutory interest otherwise

admissible under Section 28 of the Land Acquisition Act on the

enhanced compensation to which be may become eligible by virtue of

the revised judgment to be passed by the reference court pursuant to

this order of remand. The impugned judgment and decree are set aside

subject to the above and the LAR is remanded to the Subordinate

Judge’s Court, Kozhikode.

Refund the full court fee paid on the appeal memo to the counsel

for the appellant.

PIUS.C.KURIAKOSE, JUDGE

P.Q.BARKATH ALI, JUDGE
sv.

LAA.No.37/02 2