High Court Kerala High Court

Anthappan vs State Of Kerala on 10 February, 2010

Kerala High Court
Anthappan vs State Of Kerala on 10 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 146 of 2006()


1. ANTHAPPAN, S/O.MAROTTIKKAL  DEVASSY,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. MANAGING DIRECTOR,

3. PUDUKKAD GRAMA PANCHAYATH,

                For Petitioner  :SRI.K.G.BALASUBRAMANIAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :10/02/2010

 O R D E R
               PIUS C. KURIAKOSE &
              C. K. ABDUL REHIM, JJ.
    ------------------------------------------------
          L. A. A. Nos.282, 283 of 2004,
          146 of 2006 & 1101 of 2008
    ------------------------------------------------
     Dated this the 10th day of February, 2010

                    JUDGMENT

Pius C. Kuriakose, J

The claimants are the appellants. The

appeals pertain to acquisition of land in Amballur

village for the purpose of construction of a KSRTC

bus station. The relevant section 4(1) notification

was published on 09/07/99. The Land Acquisition

Officer awarded land value at the rate of

Rs.20,040/- per Are corresponding to Rs.8,232/-

per cent. Before the Reference Court, there were

altogether four cases and the Reference Court

conducted a joint trial of all the cases. The

evidence before the Reference Court consisted of

LAA.282/04 & con. cases -2-

documents Exts.A1 to A7; Exts.B1 to B5; the oral

evidence of PWs.1 to 3 and RWs.1 and 2. Reports

submitted by the Advocate Commissioner on the

basis of a local inspection conducted with respect

to the properties under acquisition and the

properties covered by the documents relied on by

the claimants and the basis document was marked

as Ext.C1. The plan prepared by the

Commissioner was marked as Ext.C2. The learned

Subordinate Judge found on the basis of the

evidence that there was no comparison between

the properties covered by the basis document and

the properties under acquisition. It was also found

that the acquired property was situated very near

to the Amballur junction on National Highway 47

and that none of the documents produced by the

LAA.282/04 & con. cases -3-

claimants reveal the correct market value of the

properties at the time of acquisition since the

documents do not pertain to wetlands. At the

same time, it was held by the learned Subordinate

Judge that a sum of Rs.3,350/- per cent will be

required for reclaiming the lands under acquisition

to the levels of the National Highway. The learned

Subordinate Judge relied mainly on the oral

evidence adduced by RW1, the Secretary of the

Requisitioning Authority, the Pudukad Grama

Panchayath to conclude that the charges for

reclamation will be Rs.3350/- per cent.

2. In fact, Ext.B1 bill issued to the

Panchayath by their contractor for reclaiming the

lands under acquisition was also relied on very

much by the learned Subordinate Judge. The

LAA.282/04 & con. cases -4-

learned Subordinate Judge noticed that Ext.B4

document relied on by the Panchayath and the

Government itself reveal that the value of

corresponding dry land is Rs.16,500/- per cent.

Therefore, what was done was to deduct a sum of

Rs.3350/- from Rs.16,500/- per cent and conclude

that the correct market value of one cent of land

is Rs.13,150/- as on the date of the transaction

covered by Exts.B2 to B5. The learned Judge

added 24% towards the passage of more than two

years’ till the date of proclamation of the relevant

notification and accordingly, concluded that the

correct market value at the relevant time is

Rs.16306/-.

3. The main argument of the learned counsel

for the appellant/Panchayath was that the court

LAA.282/04 & con. cases -5-

below was not justified in adopting the method of

deducting reclamation charges from the value of

corresponding dry lands for arriving at the value

of wet lands. According to the learned counsel,

the best method as recognized by judicial

precedents is the method of determining market

value of land on the basis of comparable sales

documents. The submissions of the learned

counsel were stiffly opposed by

Mr.K.G.Balasubramanian, the learned counsel for

the claimants. Mr.Balasubramanian submitted that

the properties were situated almost on the very

Amballur junction on National Highway 47. This

junction, according to the learned counsel, is a

very important road junction and it is at this

junction that the road coming from places like

LAA.282/04 & con. cases -6-

Chimmini which have importance not only in

terms of irrigation, but also in terms of tourism

meets National Highway 47. He submitted that at

the relevant time, there was a boom in the real

estate market in this area. According to him, the

method adopted by the learned Subordinate Judge

cannot be branded as unscientific. The learned

Subordinate Judge has relied on Ext.B1 file which

pertain to the reclamation of the very property by

the Panchayath and also the oral evidence of RW1

who was none other than the Panchayath

Secretary. He submitted that the Requisitioning

Authority was not correct in describing the

property as wet land. The property was already

partially reclaimed. Therefore, the appeals

preferred by the claimants should be allowed.

LAA.282/04 & con. cases -7-

4. We have considered the rivals submissions

addressed at the Bar. We find merit in the

submissions of the learned counsel for the

Panchayath that the best method for determining

the market value of acquired land is the method

relying on the land value revealed by sales

documents pertaining to comparable properties.

But, in the instant case, the learned Subordinate

Judge found that none of the documents produced

whether it be by the claimants or by the

Government or the Requisitioning Authority

pertains to a property which is comparable to the

property under acquisition. It was under such

circumstances that the learned Subordinate Judge

resorted to the method of deducting reclamation

charges from the value of corresponding dry

LAA.282/04 & con. cases -8-

lands. The value of corresponding dry lands was

arrived at by the learned Subordinate Judge

relying not on the documents produced by the

claimants, but on the documents produced by the

Government and the Requisitioning Authority

namely Exts.B2 to B5. Ext.B1 file contained

papers pertaining to reclamation of the property

under acquisition. It was the evidence of RW1 that

authority expended a sum of Rs.3,350/- per cent

for reclaiming the lands under acquisition to the

level of the National Highway. The learned

Subordinate Judge relies on Exts.B2 to B5 and

also Ext.B1 as well as the oral evidence of RW1

after finding that it is not safe to rely on any of

the documents produced by the claimants. We are

not very much impressed by

LAA.282/04 & con. cases -9-

Sri.Balasubramanian’s argument that the learned

Subordinate Judge has not taken into account the

commercial potentialities of the lands under

acquisition. We do not agree. In fact, the learned

Subordinate Judge took into account the

potentiality and possibility of the lands under

acquisition which at that time were only wet lands

for being reclaimed and utilised for purposes for

which dry lands are utilised including the purpose

which was sought to be accomplished by the

Panchayath i.e the construction of a bus station.

According to us, the appellants/claimants cannot

have any legitimate grievance regarding the

market value fixation. We are approving the rate

fixed by the learned Subordinate Judge since we

find that the properties were situated very near to

LAA.282/04 & con. cases -10-

the Amballur junction as already stated. These

appeals will fail and they are dismissed, but in the

circumstances, without any order as to costs.

PIUS C. KURIAKOSE
JUDGE

C. K. ABDUL REHIM
JUDGE
kns/-