IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 833 of 2005()
1. THE AREA MARKETING MANAGER,
... Petitioner
Vs
1. GOPINATHA MENON, KALLARA HOUSE,
... Respondent
2. STATE OF KERALA REPRESENTED BY
For Petitioner :SRI.A.M.SHAFFIQUE (SR.)
For Respondent :SRI.K.K.CHANDRAN PILLAI
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :10/11/2009
O R D E R
PIUS C.KURIAKOSE &
K.SURENDRA MOHAN, JJ.
-------------------------------------------
L.A.Appeal No.833 of 2005
-------------------------------------------
Dated this the 10th day of November, 2009
JUDGMENT
Pius C.Kuriakose,J.
The Requisitioning Authority is in appeal. The case
pertains to acquisition of land in Nadama village and the
property situated very near to Mathoor junction on the
Eroor-Thripunithura main road. Pursuant to Section 4(1)
notification published on 15.2.1997, the L.A.Officer
included the property in category-1 and awarded land
value at the rate of Rs.1,22,000/- per Are. The reference
court under the impugned judgment re-fixed the value of
land at Rs.1,90,000/- per Are. For the two structures
which existed on the property under acquisition, the
L.A.Officer awarded an amount of Rs.96,522/-. The
reference court, relying on Ext.A5 commission report and
the oral evidence of AW3-the engineer who assisted the
Advocate Commissioner appointed by the civil court,
would re-fix the value of the building and other structures
at Rs.2,01,821/-.
LAA No.833/2005 2
2. Smt.Thushara James, the learned counsel for the
appellant submitted that for the other properties under
acquisition which were also included in category-1, the
L.A.Officer awarded land value at the rate of
Rs.1,22,000/- per Are. The reference court re-fixed the
land value at the rate of Rs.1,78,600/- only. There was no
justification for awarding higher amounts for the
property under acquisition. Even though the submission
of the learned counsel is attractive, we notice that the
claimant in this case had a contention that the property
involved in this case alone had direct frontage of the
main road. More over, we notice that this property was
in close proximity to Mathoor junction. According to us,
those two advantages will certainly justify award of
slightly higher amount of Rs.1,90,000/- per Are to the
land under acquisition. Hence, we approve the award of
land value at the rate of Rs.1,90,000/- per Are by the
reference court.
3. It was relying on Ext.A5 report submitted by the
Advocate Commissioner who was appointed not by the
land acquisition court, but by a civil court in a civil suit
LAA No.833/2005 3
filed by the claimant, that the court below re-fixed the
value of the building at Rs.2,01,821/-. This is what the
court says about the value recommended by AW3.
“It is stated by AW3 that he has assessed the
value as per the data available from the PW3. It
goes without saying that even PWD rates are
much below the market rate. However, I am of
the view that Ext.A5(a) valuation statement can
be safely accepted for fixing the value of the
buildings situating in the property in LAR
No.160/2000.”
4. The learned subordinate judge omitted to notice
that the PWD schedule of rates was adopted by AW3 in
1999, while the acquisition was in 1997. The learned
subordinate judge, in our opinion, should have noticed
that the detailed valuation statement prepared by the
engineers attached to the acquiring authority, namely,
the serving engineers of the PWD, were not made
available so as to enable the court or AW3 to make a
comparison. The action of the learned subordinate judge
in adopting Ext.A5(a) valuation statement in full cannot
be approved. At the same time, we notice that the
LAA No.833/2005 4
structures consisted of a double storeyed building and a
tiled building and the compensation awarded by the
L.A.Officer was certainly inadequate.
5. On a better assessment of the evidence on record,
we re-fix the value of the buildings which existed on the
property under acquisition at Rs.1,76,821/-. In
modification of the impugned judgment, we order that
the total compensation payable to the appellant for the
buildings which existed on the property will be only
Rs.1,76,821/- as against the compensation awarded under
the impugned judgment.
6. Mr.Chandran Pillai, the learned counsel for the
respondents has a grievance that the respondent did not
get full statutory benefits admissible under Sections 23
(1)(A), 23(2) and 28 of the Land Acquisition Act and
according to him, there are mistakes in the impugned
judgment.
7. We make it clear that on the total enhanced
compensation to which the appellant is correctly entitled
by virtue of the award of the L.A.Officer, the judgment of
the reference court and the present judgment, he will be
LAA No.833/2005 5
entitled for all statutory benefits admissible under
Section 28 of the Land Acquisition Act. The appeal
allowed to the above extent, but without any order as to
costs.
PIUS C.KURIAKOSE,
JUDGE
K.SURENDRA MOHAN,
JUDGE
css/