High Court Kerala High Court

A. Krishnamma vs State Of Kerala (Spl.Tahsildar on 20 October, 2009

Kerala High Court
A. Krishnamma vs State Of Kerala (Spl.Tahsildar on 20 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 419 of 2008(D)


1. A. KRISHNAMMA,
                      ...  Petitioner
2. K.S. AIYA DEVI,
3. K.S. INDIRA DEVI,
4. K.S. SIVAKUMAR,
5. K.S. SASIKUMAR,
6. K.S. GIRI RAJ,
7. K.S. BABURAJ,
8. K.S. JAYACHANDRAN,
9. K.S. SIVAPRASAD,
10. K.S. USHA DEVI,

                        Vs



1. STATE OF KERALA (SPL.TAHSILDAR, LA,
                       ...       Respondent

2. THE MANAGING DIRECTOR,

                For Petitioner  :SRI.M.R.ANANDAKUTTAN

                For Respondent  :GOVERNMENT PLEADER

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

 Dated :20/10/2009

 O R D E R
    PIUS C. KURIAKOSE & K.SURENDRA MOHAN, JJ.
   ------------------------------------------------------------
                 LAA. Nos. 419 & 420 of 2008
            -------------------------------------------
          Dated this the 20th day of October, 2009

                        J U D G M E N T

Pius C. Kuriakose, J.

The claimants are the appellants in these cases. The

properties were in Pettah Village. The acquisition was for the

purpose of the International Airport Authority. The relevant

section 4(1) notification was published on 4-2-1999. The

L.A. Officer included the lands under acquisition in category

No. V, i.e., wet lands partly converted into dry lands forming

bunds and cultivated with coconut trees but surrounded by

water in the low lying areas between bunds at Block No.2,

Chakkai. Before the reference court the claimants produced

Ext.A1 sale deed and Ext.A2 judgment. Ext.A1 sale deed

was rejected by the learned Sub Judge on the reason that

on the property covered by that sale deed, there existed a

very substantial building which was not separately valued.

Ext.A2 judgment was also rejected for the reason that

LAA. 419 & 420 of 2008

– 2 –

Ext.A2 pertains to lands in category – IV which even

according to the L.A. Officer’s award was two times valuable

than the lands under acquisition. Smt.Zohara, learned

counsel for the appellants submitted that the lands under

acquisition were eligible to be included in category – IV or in

a still higher category. She also submitted that the court

below did not award the additional amount under section 23

(1A) during the entire period mentioned in the statute.

2. All the submissions of Smt.Zohara were resisted

effectively by Mr.Basant Balaji, Senior Govt. Pleader. We

have gone through the impugned judgment. We have made

a quick re-appraisal of the evidence. We are of the view

that the court below was perfectly justified in not placing

reliance on Exts.A1 and A2. Once A1 and A2 are eschewed

from consideration we don’t find any tangible legal evidence

in support of the appellant’s claim for enhancement. As for

the arguments of the learned counsel that the properties

LAA. 419 & 420 of 2008

– 3 –

were enjoying the direct frontage of the road and that they

were dry lands, we do not find any acceptable evidence such

as reports by local inspection commissioners. In the absence

of such acceptable evidence, it is difficult to accept the

argument. As for the complaint of the learned counsel that

the appellants were not awarded the additional amount

calculated at 12% under Section 23(1A) during the entire

period from the date of Section 4(1) notification till date of

the award, the land acquisition officer’s explanation is that

during the period for which the amounts were not awarded

the acquisition proceedings were under stay. On going

through the records we find that during certain periods the

land acquisition proceedings were under stay and this was

why amount under Section 23 (1A) was not granted during

the period of stay. It is also seen that willingness was

expressed in writing by the claimants later. The claimants

were awarded amounts under Section 23(1A) also till the

LAA. 419 & 420 of 2008

– 4 –

date of passage of the award from the date of expression

of willingness. Despite the very persuasive submissions of

Smt.Zohara we do not find any infirmity in the judgments

impugned. Mr.Basant Balaji would point out that in LAR.

No. 408 of 2003 a mistake has been committed while

mentioning the dates for the purpose of award of interest

under Section 28. We give opportunity to the Government

to move the learned Sub Judge for appropriate corrections

invoking Sections 152 and 153 of the Code. Appeals are

dismissed but in the circumstances without any order as to

costs.

PIUS C.KURIAKOSE, JUDGE

K.SURENDRA MOHAN, JUDGE
ksv/-