High Court Kerala High Court

Thomas Samuel vs State Of Kerala on 10 June, 2010

Kerala High Court
Thomas Samuel vs State Of Kerala on 10 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 562 of 2009()


1. THOMAS SAMUEL,VELIYATH HOUSE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. DEPUTY CHIEF ENGINEER (C),

                For Petitioner  :SRI.M.A.ABDUL HAKHIM

                For Respondent  :SRI.M.C.CHERIAN,SR.SC.,RAILWAYS

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

 Dated :10/06/2010

 O R D E R
         PIUS C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
      ---------------------------------------------------------------------
    L.A.A.Nos.562, 618 & 702 of 2009, 20 & 123 of 2010
                                     And
                    C.O.Nos.93, 98 & 85 of 2009
      -------------------------------------------------------------------
                 Dated this the 10th day of June, 2010


                             J U D G M E N T

———————-

Pius C.Kuriakose,J.

All these appeals are preferred by the claimants and

they pertain to acquisition of land in Poonithura Village for the

purpose of doubling the Railway line from Ernakulam to

Mulanthuruthy at Ponnurunni area. LAA.Nos.618/09, 702/09

and 562/09 corresponding respectively to LAR.Nos.179/07,

180/07 and 182/07 are acquisitions pursuant to Section 4(1)

notification published on 1.2.2007. In that acquisition, the

Land Acquisition Officer categorised lands under acquisition

under 3 categories. Included in category 1 were properties

having direct frontage of Palarivattom-Thammanam road. For

these properties the Land Acquisition Officer awarded land

value at the rate of Rs.3,26,563/- per Are corresponding to

Rs.1,32,158/- per cent. Included in category 2 were properties

with the frontage of Narayanan Asan road which unlike the

main road from Palarivattom-Thammanam road is a narrow

road. For these properties the Land Acquisition Officer made

deduction of 15% from the value of properties in category 1

L.A.A.562/09& connected cases 2

and awarded Rs.2,77,579/- per Are corresponding to

Rs.1,12,335/- per cent. Included in category 3 were

properties situated on the side of railway track and for these

properties what the Land Acquisition Officer did was to

deduct 5% from the value of properties in category 2 and

awarded land value of Rs.2,63,699/- per Are corresponding to

Rs.1,06,718/- per cent. The reference court consolidated

these three LA reference cases and another LAR.183/07 in

which the lands were included in category 2 and jointly tried

these 4 cases. On the basis of the evidence adduced by the

parties the reference court re-fixed the value of the

properties included in category 2 at Rs.5,82,611/- per Are

corresponding to Rs.2,35,779/- per cent. Similarly the value

of properties included in category 1 was re-fixed by the court

at Rs.6,85,425/- per Are corresponding to Rs.2,77,388/- per

cent. The reference court maintained the same ratio that

was maintained by the Land Acquisition Officer between the

values of properties and accordingly the learned Subordinate

Judge would re-fix the value of properties in category 3

involved in LAR.Nos.180/07 and 182/07 at Rs.5,53,480/- per

Are corresponding to Rs.2,23,990/- per cent.

2. In LAA.Nos.618/09, 702/09 and 562/09 various

L.A.A.562/09& connected cases 3

grounds have been raised by the claimants alleging that the

market value re-fixed by the court is inadequate. In fact

against the award of the reference court in LAR.183/07 the

claimant therein had preferred LAA.719/09 before this court.

A learned Single Judge of this court considered that LAA,

allowed the same in part and re-fixed the value of the

properties involved in that case at Rs.6,25,665/- per Are

corresponding to Rs.2,53,206/- per cent.

3. LAA.Nos.20/2010 and 123/2010 corresponding

respectively to LAR.235/08 and 236/08 are in respect of

acquisition pursuant to a subsequent notification

dt.5.12.2007. Category 1 in the acquisition pursuant to this

subsequent notification corresponds to category 2 in the

earlier notification dt.1.2.2007. But category 3 in the above

subsequent notification corresponds to category 3 in the

earlier notification. In the cases pursuant to the subsequent

notification the Land Acquisition Officer awarded land value

at the rate of Rs.1,38,165/- per cent for properties included

in category 1 and Rs.2,76,540/- per Are corresponding to

Rs.1,11,914/- per cent for properties included in category 3.

The reference court under the judgments which are

impugned in LAA.Nos.20/2010 and 123/2010 has re-fixed the

L.A.A.562/09& connected cases 4

value of the properties included in category 1 at

Rs.6,29,220/- per Are corresponding to Rs.2,54,642/- per

cent. Similarly reference court re-fixed value of properties

included in category 3 in the subsequent notification at

Rs.5,97,758/- per Are, corresponding to Rs.2,41,909/- per

cent.

4. In these cases also the appellants/claimants have

raised grounds alleging that the compensation re-determined

by the court is inadequate. Memoranda of cross-objections

are preferred by the Railway the requisitioning authority in

LAA.Nos.618/09, 702/09 and 562/09. The grounds uniformly

raised in these memoranda are that market value re-

determined is excessive. Particular grounds are raised as

regards LAA.No.618/09 regarding the award of Rs.1 lakh as

compensation for injurious affection. It is pertinent to note

that in LAA.Nos.618/09, 702/09 and 562/09 the appellants

have raised grounds that the court below erred in not

awarding any additional compensation towards value of

buildings. In LAA.No.123/2010 corresponding to

LAR.No.236/08 it is urged that the court below was not

justified in awarding only 20% towards compensation for

injurious affection for the land which remains unacquired.

L.A.A.562/09& connected cases 5

Extent of the land remained unacquired is only 34 Sq.mtrs.

That land, it is urged, has become practically valueless and

compensation for injurious affection should have been at

least at 80%.

5. We have heard the submissions of the learned

counsel for the parties namely, Sri.M.A.Abdul Hakhim for

appellants, Sri.M.C.Cherian for Railway and Smt.Latha T.

Thankappan, Senior Government Pleader for the State. The

submissions of Mr.Hakhim were based on the various

grounds raised in the appeal and he argued that

enhancement granted by reference court is grossly

inadequate. Particular reliance was placed by Mr.Hakhim on

the judgment of this court in LAA.No.719/2009. He

submitted that at any rate proportionate enhancements

based on that judgment will have to be granted towards land

value in all these cases. As regards claim for injurious

affection in LAA.123/2010 Mr.Hakhim submitted that the

appellant is ready to surrender the unacquired portion

extending to 34 Sq.mtrs. unless this court is not inclined to

award at least 80% towards compensation for injurious

affection. Learned counsel would assail the decision of the

reference court in not awarding any additional compensation

L.A.A.562/09& connected cases 6

towards value of land under acquisition.

6. Mr.M.A. Abdul Hakhim would argue that the Cross

Objections prepared by the requisitioning authority in

LAA.No.702/2009 and 562/2009 cannot be entertained since

this court has already dismissed LAA.No.173/2001, an appeal

preferred by the Government, on merits. The judgment in

LAA.No.173/2001 will operate as res judicata even as against

the requisitioning authority. In support of this argument,

Mr.Hakhim placed strong reliance on the judgment of the

Supreme Court in Hoshnak Singh v. Union of India and

Others (AIR 1979 Supreme Court 1328). The learned

counsel would highlight before us the observations of the

Supreme Court in paragraphs 9 and 10 of the judgment and

argue that even when the earlier appeal is dismissed in

limine without notice to the respondent in the appeal, then

also if the dismissal is after considering the merits of the

appeal, the judgment in the appeal will operate as res

judicata.

7. We are unable to accept the above arguments of

Mr.Hakhim. True, the dismissal of LAA.No.173/2001 was

after considering the merits of the appeal. But, we find that

it was without notice to the requisitioning authority that the

L.A.A.562/09& connected cases 7

above appeal was dismissed. The question is whether the

present Cross Objections filed by the requisitioning authority

are maintainable in law. It has to be held that, in view of

Order 41 Rule 22 CPC, cross objections are maintainable.

The Cross Objectors have got a right to have cross objections

considered on merits and it will not be just at all to accept

the contention that the above cross objections duly

entertained by this court will have to be rejected as not

maintainable on the strength of an earlier judgment

regarding which the cross objectors did not serve notice.

8. Sri.M.C.Cherian, learned standing counsel for

Railway would oppose the submissions of Mr. Hakhim on

merits very stiffly. Apart from challenging land value re-

determined by the court as excessive, Mr.Cherian would

submit particularly that at any rate the compensation for

injurious affection awarded in LAA.No.618/09 is without any

basis. Smt.Latha T.Thankappan, learned Senior Government

Pleader drew our attention to the judgment of this court in

LAA.No.173/2010 and submitted that by judgment in that

appeal, which was preferred by the Government, this court

has indirectly approved the value of Rs.5,53,480/- per Are

fixed for properties in category 3.

L.A.A.562/09& connected cases 8

9. We have very anxiously considered the rival

submissions addressed at the bar. We have made a

reappraisal of the entire evidence. We have gone through

the impugned judgments. We have also noticed the judgment

of the learned Single Judge of this court in LAA.719/09 which

we see is in respect of acquisition of properties included in

category 2 by the Land Acquisition Officer in the acquisition

pursuant to the notification dt.1.2.2007. It is not disputed

that the above judgment has become final. Having gone

through that judgment we feel that the market value

determined by the learned Single Judge for properties

included in category 2 which comes to Rs.6,25,665/- per Are

is more or less the correct market value of the property at

the relevant time. We are therefore proceeding on the basis

that the proper value to be awarded for properties included

in category 2 and acquired pursuant to notification

dt.1.2.2007 is Rs.6,25,665/- per Are.

10. We shall immediately state that while we are able

to approve the action of the Land Acquisition Officer in

having categorised the properties acquired pursuant to the

notification dt.1.2.2007 into 3 categories on the parameters

set out in his award. We are finding it difficult to approve the

L.A.A.562/09& connected cases 9

ratio maintained by him between the values of the properties

in the three categories. According to us, the proper ratio to

be maintained between the value of properties in categories

1, 2 and 3 is 100:80:70. We notice that under the judgments

which are impugned in LAA.Nos.20/2010 and 123/2010

which are in respect of acquisitions 10 months after the

acquisition in the other three appeals, what the court below

has done is to add 8% from the value awarded by him in the

three earlier cases. We do not find much infirmity in what is

done by the learned Subordinate Judge. We are of the view

that based on the decisions to be taken in LAA.Nos.618, 702

and 562 of 2009 market value in the other two cases can be

fixed giving additions at 8%.

11. Re-determining the market value of the lands

acquired pursuant to the notification dt.1.2.2007 on the

approval granted by us to the decision of the learned Single

Judge in respect of properties in category 2, applying the

ratio found by us to be the correct ratio between the three

properties, the market value of properties included in

category 1 acquired pursuant to the notification dt.1.2.2007

will have to be re-fixed at Rs.7,82,080/- per Are. When the

value of properties included in category 3 (corresponding to

L.A.A.562/09& connected cases 10

LAA. Nos:702/09 & 562/09) is re-fixed on that basis, the

value will have to be re-fixed at Rs.5,47,454/-. But then, as

pointed out by the learned senior Government Pleader this

court by dismissing the Government’s appeal LAA.173/2010

have virtually approved the value of Rs.5,53,480/- per Are

fixed for properties in category 3.

12. Hence we are of the view that in LAA.Nos.702 and

562 of 2009 the appellants claimants should be awarded land

value at the rate of Rs.5,53,480/- per Are itself. In LAA.

No.20/2010 land value will have to be re-fixed at

Rs.6,75,750/-. In LAA. No.123/2010 if we were to re-fix the

land value on the reasoning adopted in this judgment, the

same will have to be reduced to Rs.5,91,155/-. However, we

are not doing so in this appeal preferred by the claimant as

there is no memorandum of cross objections filed by the

Railway.

13. We find element of genuineness in the claims

raised by the claimants regarding the structure value

awarded to some of them. We hold that the appellant in

LAA.No.618/2009 is eligible for award of additional structure

value of Rs.5,700/-. Similarly we hold that additional

structure value of Rs.7,360/- is to be awarded to the claimant

L.A.A.562/09& connected cases 11

in LAA.No.702/2009. Similarly, we hold that the appellant in

LAA. No.562/2009 is eligible for additional structure value at

Rs.3,300/-. We notice genuineness in the grievance of the

appellant in LAA.No.123/2010 that he was not paid adequate

compensation for injurious affection. We award an additional

amount of Rs.20,320/- to the appellant in LAA.No.123/2010

as additional compensation for injurious affection. We find

genuineness in the grievance of the requisitioning authority

that the claimant in LAA.No.618/2009 has been awarded

excessive amount as compensation for injurious affection. In

that case we reduce the amount of Rs.1 lakh awarded by the

court below to Rs.80,000/-.

Result of the above discussion is therefore as follows:

LAA.No.702/2009 is allowed to the extent of awarding a

further amount of Rs.7,360/- towards additional structure

value. LAA.No.562/2009 is allowed to the extent of awarding

further structure value of Rs.3,300/-. LAA.No.20/2010 is

allowed by re-fixing the market value of the land at

Rs.6,75,750/- per Are. LAA.No.123/2010 is allowed to the

extent of awarding additional amount of Rs.20,320/- towards

injurious affection. LAA.No.618/2009 is allowed re-fixing the

market value of the land at Rs.7,82,080/- and by awarding

L.A.A.562/09& connected cases 12

Rs.5,700/- towards structure value. However, in that case

the compensation awarded towards injurious affection is

reduced to Rs.80,000/-. The claimants will be entitled for

statutory benefits admissible under Section 23(1A), 23(2) and

Section 28 of the Land Acquisition Act on the total

enhancement to which they become eligible by virtue of this

judgment. However, we clarify that the compensation

awarded towards injurious affection will not be eligible for

the benefit under Section 23(2) and 23(1A). Both sides are

directed to suffer their respective costs.

PIUS C.KURIAKOSE, JUDGE.

C.K.ABDUL REHIM, JUDGE.

okb/dpk/ksv