High Court Kerala High Court

The Secretary vs Thomas Jose on 15 December, 2009

Kerala High Court
The Secretary vs Thomas Jose on 15 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 89 of 2001(B)



1. THE SECRETARY, MUNICIPALITY, THODUPUZHA
                      ...  Petitioner

                        Vs

1. THOMAS JOSE
                       ...       Respondent

                For Petitioner  :SRI.K.GOPALAKRISHNA KURUP

                For Respondent  :GOVERNMENT PLEADER

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

 Dated :15/12/2009

 O R D E R
    PIUS C. KURIAKOSE & K.SURENDRA MOHAN, JJ.
      --------------------------------------------------------
    LAA. No. 89 of 2001 & Cross Objection No. 9 of 2008
   ------------------------------------------------------------
          Dated this the 15th day of December, 2009

                        J U D G M E N T

Pius C. Kuriakose, J.

This appeal is preferred by the requisitioning authority

Thodupuzha Municipality and the memorandum of cross

objection is filed by claimant Nos. 1 and 3 who are

respondent Nos. 1 and 3 in the appeal. The properties

under acquisition were situated in Thodupuzha Village and

the purpose of the acquisition was construction of Municipal

Bus Stand Shopping Complex. The relevant Section 4(1)

notification was published on 20-9-1981. The land

acquisition officer categorised the lands under acquisition

into four categories. Included in category-A were properties

having frontage of the State Highway and lying at a level

with the State Highway. For these properties he awarded

LAA. 89/01

– 2 –

land value at the rate of Rs.5211/- per cent. Included in

category-B were properties lying by the side of the State

Highway at a higher level than the State Highway. For

these properties, he awarded land value at the rate of

Rs.4777/- per cent. Included in category -C were properties

lying by the side of Kothaikunnu Road. For these properties,

he awarded land value at the rate of Rs.4560/- per cent.

Included in category – D were properties without frontage of

road and for these properties, he awarded land value at the

rate of Rs.4342/- per cent. The reference court on the basis

of the evidence adduced by the parties particularly, Ext.A8

judgment in an earlier acquisition in the same village for the

purpose of construction of bus stand re-fixed the value of

the properties under acquisition. For properties which were

included by the LAO in category – A the value was re-fixed

at 80% over what was awarded by the LAO. Similarly, for

properties in category B, C and D the values were re-fixed

LAA. 89/01

– 3 –

at 65%, 67% and 50% respectively over what was awarded

by the LA Officer. In the appeal preferred by the requisition

authority it is contended that the enhancement is excessive.

The memorandum of cross objection is for enhancement in

value of structures and also claim for further enhancement

in land value.

2. We have heard the submissions of

Mr.K.Gopalakrishna Kurup, learned counsel for the appellant

Municipality and those of Sri. K.K.Chandran Pillai, Sri.Shaji

P. Chaly, Sri.K.S.Babu, Advocates appearing for the various

claimants, especially Smt. N. Sudha, learned counsel for the

cross objectors. While Mr.Gopalakrishna Kurup argued that

the reasoning adopted by the learned Sub Judge is not

sound and that the enhancement granted in land value is

excessive, Smt.Sudha submitted that the enhancement

granted is inadequate. She submitted in particular, that the

court below was in error in not awarding any enhancement

LAA. 89/01

– 4 –

towards the value of the structures which existed on the

property belonging to them consisting of three buildings and

a cow shed for which the LA Officer awarded a total amount

of Rs.47,399/-. According to her, even adopting the

principle that valuation of buildings as per PWD schedule of

rates is not a pragmatic proposition there was justification

for granting enhancement of at least 30% over what was

awarded.

3. We have considered the rival submissions. We have

carefully gone through the impugned judgment. The

learned counsel for the Municipality is right when he submits

that the reasoning of the learned Subordinate Judge for

fixing the market value is not very sound. But we in this

appeal are called upon to decide whether the rates

ultimately fixed by the learned Sub Judge can be said to be

excessive. After all, Ext.A8 was in respect of lands in same

village and the acquisition under Ext.A8 was also for a

LAA. 89/01

– 5 –

statutory corporation. We notice the judgment of this court

in State of Kerala v. Jose Simon, 2009(1) KLT 760 which

pertains to acquisition of land in Thodupuzha Village though

pursuant to a notification of some 19 years subsequent to.

We notice various other judgments of this court pertaining

to acquisition of land within the area of Thodupuzha

Municipality. Taking into account those judgments and the

evidence which is actually available on record in this case

we are of the view that the rates fixed under the impugned

judgment by the learned Subordinate Judge as value of the

lands in the various categories under acquisition is more or

less equal to the market value of the properties at relevant

time. We don’t find any reason for interfering with the

fixation of market value under the impugned judgment. As

for the grievance of the cross objectors, in view of our

finding that the value fixed under the impugned judgment is

more or less equal to the market value of the land at the

LAA. 89/01

– 6 –

relevant time, we don’t find any justification for granting

further increase in the value. At the same time, we notice

some genuineness in the grievance of the cross objectors

that the court below should have awarded some

enhancement towards value of structures taking into

account the reality that construction of buildings in

conformity with the PWD schedule of rate is not a pragmatic

proposition. Taking that aspect of the matter into account,

we are of the view that the cross objectors should be

awarded atleast Rs.10,000/- more towards additional

compensation for the buildings which existed on their

property.

4. The result of the above discussion is that the appeal

will stand dismissed and the cross objections will stand

allowed to the extent of awarding further amount of

Rs.10,000/- to the cross objectors over and above what is

awarded by the court below. It is made clear that since the

LAA. 89/01

– 7 –

award of the L.A. Officer is passed subsequent to 30-4-

1982, the claimants will be entitled for all statutory benefits

admissible under Sections 23(2), 23(1A) and 28 of the Land

Acquisition Act. It is clarified that the solatium component

of the compensation will also carry interest under Section

28. The parties are directed to suffer their respective costs.

PIUS C.KURIAKOSE, JUDGE

K.SURENDRA MOHAN, JUDGE
ksv/-

LAA. 89/01

– 8 –

PIUS C. KURIAKOSE &
K.SURENDRA MOHAN, JJ.

LAA. NO. 89 0f 2001

JUDGMENT

15th December, 2009