High Court Kerala High Court

State Of Kerala vs Achppan on 30 July, 2008

Kerala High Court
State Of Kerala vs Achppan on 30 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1296 of 2008(D)


1. STATE OF KERALA, REP. BY THE DISTRICT
                      ...  Petitioner

                        Vs



1. ACHPPAN
                       ...       Respondent

2. JANAKI

3. KELU

4. KEERAMMA

5. PARVATHY

6. BALAN

7. KUNJIRAMAN

8. RAJAN

9. SURENDRAN

10. LAKSHMANAN

11. SANTHA.

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :30/07/2008

 O R D E R
             KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
             ----------------------------------------------------------------
                            L.A.A.NO. 1296 OF 2008
                                           &
                   C.M. APPLICATION NO.1351 OF 2008
             ----------------------------------------------------------------
                      Dated this the 30th day of July, 2008

                                    JUDGMENT

Harun-Ul-Rashid, J.

C.M. Application No.1351 of 2008 is an application to condone the

delay of 890 days in filing the appeal. The appeal is filed by the State of

Kerala challenging the decree and judgment in L.A.R. No.23 of 1998 on

the file of the Sub Court, Sulthan Bathery.

2. The extent of land acquired is 0.3670 hectres of wet land and

0.0430 hectres of dry land in Kottathara Village. Acquisition is for the

purpose of Karapuzha Irrigation Project as per notification last published

on 27.6.1994. Dissatisfied with the land value fixed by the appellant, the

claimants sought reference. The reference court granted enhancement of

compensation with statutory benefits. The evidence in the case consists of

the oral evidence of AWs.1 and 2 and Exts.A1 to A5 on the side of the

claimants and Exts.R1 to R4 on the side of the respondent. Exts.C1 and

C1(a) are respectively the report and sketch submitted by the

L.A.A.NO.1296/2008 2

Commissioner.

3. According to the claimants, the acquired property (wet land) is

situated on the side of Mananthavady road. It has come out in evidence

that the said road is a busy road with heavy traffic and it is also a bus

route. Several commercial establishments, telephone exchange etc. are

situated very near to the acquired land. Therefore, the reference court

held that the acquired land was a commercially important place. The

Commissioner in Ext.C1 reported about the locational importance of the

property. The reference court also found on the basis of Ext.C1 report that

the acquired land is situated about 750 metres from Kambalakkadu town.

The Commissioner also reported that the acquired land and the land

covered by Ext.A5 are similar and similarly situated.

4. The Land Acquisition Officer fixed land value at the rate of

Rs.790.64 per cent for the wet land. Considering the importance of the

locality and the consideration shown in Ext.A5, the reference court refixed

the land value at Rs.1,500/- per cent. In respect of the dry land, the Land

Acquisition Officer fixed land value at the rate of Rs.1,580/- per cent

which was found to be just and fair by the reference court. We find that

the fixation of land value for the wet land at Rs.1,500/- per cent on the

L.A.A.NO.1296/2008 3

basis of the materials on record is just and reasonable. No grounds are

made out by the appellant to take a different view from the one taken by

the reference court. The appeal, therefore, fails.

Accordingly, the appeal and the application for condonation of delay

are dismissed. I.A. No.2896 of 2008 is also dismissed. There will be no

order as to costs.

(KURIAN JOSEPH, JUDGE)

(HARUN-UL-RASHID, JUDGE)

sp/

L.A.A.NO.1296/2008 4

KURIAN JOSEPH &
HAURN-UL-RASHID, JJ.

L.A.A. NO. 1296/2008

JUDGMENT

30th July, 2008