High Court Kerala High Court

The Mother Superior vs State Of Kerala on 9 October, 2009

Kerala High Court
The Mother Superior vs State Of Kerala on 9 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1391 of 2007()


1. THE MOTHER SUPERIOR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.B.JAYASANKAR

                For Respondent  :GOVERNMENT PLEADER (NO MEMO)

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

 Dated :09/10/2009

 O R D E R
        PIUS C.KURIAKOSE & K.SURENDRA MOHAN, JJ.
                      ------------------------
                    L.A.A.No. 1391 of 2007
                      ------------------------

             Dated this the 9th day of October, 2009

                           JUDGMENT

Pius C.Kuriakose, J.

The claimant is in appeal. It appears to us that there are

some elements of genuineness in the grievance voiced by her.

Her property was acquired for the purpose of Idamalayar

Irrigation Project. Relevant Section 4(1) notification was

published on 24/5/1997. The Land Acquisition Officer awarded

land value at the rate of Rs.20,938/- per Are including the

property in category 1 lands with road frontage. The Reference

Court on evaluating the evidence would refix the land value at

Rs.29,313/- per Are granting enhancement by 40% over what

was awarded by the Land Acquisition Officer. The ground, which

is prominently raised in this memorandum of appeal is that the

same Reference Court has granted much more enhancement

under Exts.A2 and A3 judgments, which also pertain to

acquisition of lands included in the same category by the Land

Acquisition Officer and acquired for the same purpose pursuant

to the same notification. This discrimination, according to

LAA.No.1391/2007 2

Sri.Jayasankar B. learned counsel for the appellant is not at all

justified. Sri.Jayakumar submitted that though it is true that the

land under acquisition in the present case is an extensive area,

the land was enjoying road frontage on three sides, so that it

was always possible for the owner to sell the property if he

wanted, by dividing the same into small plots. Sri.Jayakumar

also submitted that the court below went wrong in not accepting

the appellant’s claim for enhancement towards the value of

improvements.

3. All the submissions of Sri.Jayakumar were opposed by

the learned senior Government Pleader Smt.Latha T.Thankappan.

She submitted that it is trite that wholesale price will always be

lesser than the retail price and that owners of larger plots are not

entitled to the rates awarded to the small plots.

4. Having considered the rival submissions addressed at the

Bar, we are in agreement with the learned Sub Judge in his view

that the appellant is not entitled for the value awarded under

Exts.A2 and A3 despite the fact that the Land Acquisition Officer

has awarded the same value for all these properties. At the

same time, we feel that the difference of 30% maintained by the

LAA.No.1391/2007 3

learned Sub Judge under the impugned Judgment between the

values awarded under Exts.A2 and A3 and the present impugned

judgment is not justified. On a better assessment taking into

account all the relevant aspects of the matter including the

circumstance that the acquired property was enjoying road

frontage on three sides, we refix the value of the lands under

acquisition at Rs.31,500/- per Are. We are not inclined to accept

the submission of Sri.Jayasankar regarding the proper

compensation to be awarded for the improvements which existed

on the property, since we notice that no specific ground in that

regard has been raised in the memorandum of appeal.

The appeal is allowed refixing the market value of land

under Acquisition at Rs.31,500/-. The appellant will be entitled

for all statutory benefit admissible under law on the total

enhanced compensation to which she becomes eligible by virtue

of this judgment.

PIUS C.KURIAKOSE,JUDGE

K.SURENDRA MOHAN, JUDGE
dpk