High Court Kerala High Court

Anthrayose vs State Of Kerala on 2 June, 2009

Kerala High Court
Anthrayose vs State Of Kerala on 2 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 322 of 2003()


1. ANTHRAYOSE, S/O. PAULO,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA.
                       ...       Respondent

                For Petitioner  :SRI.J.JULIAN XAVIER

                For Respondent  :GOVERNMENT PLEADER(NO MEMO)

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :02/06/2009

 O R D E R
          PIUS.C.KURIAKOSE & P.Q.BARKATH ALI, JJ.
                      ------------------------
                     L.A.A.No.322 OF 2003
                      ------------------------

              Dated this the 2nd  day of June, 2009

                           JUDGMENT

Pius C.Kuriakose, J.

This appeal pertains to acquisition for the construction of

Idamalayar Irrigation Project, Chalakudy. The claimant is the

appellant and his property was included by the land acquisition

officer in category 3 and he was awarded land value by the land

acquisition officer at the rate of Rs.4,400/- per Are. The

reference court under the impugned judgment would grant

enhancement by 50% and refix the land value at the rate of

Rs.6,600/- per Are. Our attention was drawn by Sri. Julian

Xavier, learned counsel for the appellant, to our own common

judgment dated 20.5.2009 in L.A.A. No.954/2002 series. All

those appeals were pertaining to the acquisition for the same

project pursuant to the very same section 4(1) notification.

Under that judgment, on making a thorough reappreciation of

the evidence which was there before the trial court, we refixed

the value of the lands in category 2 at Rs.10,000/- per Are and

those in categories 4 ad 5 respectively at Rs.8,900/- per Are and

L.A.A..No.322/2003 2

Rs.6,800/- per Are. In fact, what we did was to determine the

value of the properties in category 2 and then follow the ratio

followed by the land acquisition officer in his original award for

determining the values of the properties in the other categories.

It is submitted by Sri.Jullan Xavier learned counsel for the

appellant and seen from the award that the land acquisition

officer had granted value of more than 93% of the value granted

by him for the properties in category 2. We adopt the same

ratio and refix the value of the properties in category 3 at

Rs.9300/-.

2. Accordingly, this appeal will stand allowed and the

value of the acquired properties is refixed at Rs.9,300/- per Are.

The appellant is awarded enhanced compensation on that basis.

It is needless to mention that the appellant will be entitled for the

statutory benefits resulting from the refixation made by us under

this judgment. In the circumstances of this appeal, the parties

are directed to suffer their costs.

PIUS.C.KURIAKOSE,JUDGE

P.Q.BARKATH ALI, JUDGE
dpk

L.A.A..No.322/2003 3

PIUS.C.KURIAKOSE &
P.Q.BARKATH ALI, JJ.

————————

L.A.A.No.322 OF 1998

————————

JUDGMENT

2ND JUNE 2009