High Court Kerala High Court

K.Manoharan vs State Of Kerala on 7 August, 2008

Kerala High Court
K.Manoharan vs State Of Kerala on 7 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 752 of 2006()


1. K.MANOHARAN, VILLUAMANGALATH VEEDU,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.C.UNNIKRISHNAN (KOLLAM)

                For Respondent  :GOVERNMENT PLEADER (NO MEMO)

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :07/08/2008

 O R D E R
                        PIUS C. KURIAKOSE,J.
               - - - - - - - - - - - - - - - - - - - - - - - - -
                     L.A.A.Nos.752 & 837 of 2006
                        and L.A.A.No.47 of 2007
               - - - - - - - - - - - - - - - - - - - - - - - - -
                         Dated: 7th August, 2008

                                JUDGMENT

All these appeals have been filed by the respective claimants in

a common judgment passed by the Subordinate Judge’s Court,

Kollam in LAR Nos.128/98, 145/98 & 135/98. The acquisition was

pursuant to a notification under Section 4(1) dated 19.7.1996 for the

construction of National Highway by-pass. The properties were

situated within the limits of Thrikkadavoor Panchayat said to be only

5 K.M. away from the Kollam Municipal Corporation. The Land

Acquisition Officer relying on the basis document, would award the

land value at the rate of Rs.35,405/- per Are for the properties

covered in LAR Nos.128/98 & 145/98. For the properties involved in

LAR No.135/98, the Land Acquisition Officer awarded the land value

at the rate of Rs.49,003/- per Are. The reference court relying on

Exts.A1 and A2 documents would refix the land value for the

properties in LAR No.128/98 (covered by LAA No.752/06) and LAR

No.145/98 (covered by LAA No.837/06) at Rs.40,000/- per Are.

Regarding the properties involved in LAR No.135/98 (covered by LAA

No.47/07) the reference court would endorse the view of the Land

LAA No.752/06 etc. – 2 –

Acquisition Officer that the said property was superior to the

properties involved in other cases and would refix the land value at

Rs.60,000/- per Are.

2. The ground which is prominently raised in these appeals is

that the court below committed a mistake of misreading Exts.A1 and

A2.

3. I have heard the submissions of Mr.C.Unnikrishnan, counsel

for the appellants and Smt.Latha Thankappan, Senior Government

Pleader on behalf of the respondents.

4. Mr.Unnikrishnan drew my attention to Exts.A1 and A2 and

submitted that those documents pertain to 5 cents of land each only

and not 10 cents of land as wrongly read by the learned Subordinate

Judge.

5. The Government Pleader would submit that Exts.A1 and A2

were not properly proved before the court below. Nobody connected

with the execution of those two documents were examined. P.Ws.1

and 2, the claimants did not give any responsible evidence regarding

the correctness of the market value seen paid as per Exts.A1 and A2.

6. Under the impugned common judgment the court below has

accepted Exts.A1 and A2 as revealing bona fide transactions of sale of

LAA No.752/06 etc. – 3 –

comparable property. It has been found specifically that Exts.A1 and

A2 properties were exactly similar to the properties involved in LAR

Nos.128/98 & 145/98. That finding is entered by the learned

Subordinate Judge relying on the testimony of A.Ws.1 and 2. It was

noticed by the court that there was no serious cross examination on

P.Ws.1 and 2 on their evidence that Exts.A1 and A2 documents are

bona fide transactions of sale of comparable properties. The

Government has not preferred any appeal nor has filed cross

objections with regard to the above finding. The finding of the court

below that the properties in Exts.A1 and A2 were comparable to the

properties involved in LAR Nos.128/98 and 145/98 cannot be assailed

now by the Government.

7. Having reappreciated the evidence particularly Exts.A1 and

A2 and the testimonies of P.Ws.1 and 2, I have no difficulty to accept

the submission of the learned counsel for the appellants that the

reference court committed mistake while appreciating Exts.A1 and

A2. Exts.A1 and A2 pertain to 5 cents each of land only. Thus, if

Exts.A1 and A2 were to be followed correctly, the land value should

have been refixed at the rate of Rs.30,000/- per cent (corresponding

to Rs.75,000/- per Are). According to the Land Acquisition Officer, the

LAA No.752/06 etc. – 4 –

ratio between the values of the property which are subject matter of

LAR Nos.128/98 and 145/98 and the property which is the subject

matter of LAR No.135/98 is Rs.35,405/- : Rs.49,003/- per Are.

Following that ratio, the market value of the properties involved in

LAR No.135/98 (covered by LAA No.47/07) should be refixed at

Rs.1,05,000/- per Are.

8. The result of the above discussion is that the appeals are

allowed to the following extent:

The judgments and decrees passed by the reference court are

set aside and in modification, the land value of the properties

involved in LAR No.128/98 (covered by LAA No.752/06) and LAR

No.145/98 (covered by LAA No.837/06) is refixed at Rs.75,000/- per

Are and the land value of the properties involved in LAR No.135/98

(covered by LAA No.47/07) is refixed at Rs.1,05,000/- per Are. It is

needless to mention that the parties will be entitled to all statutory

benefits on the enhanced land value including solatium, interest at

the statutory rates and also the amounts due under Section 23(1A).

The parties are directed to suffer their costs through out.

srd                                PIUS C.KURIAKOSE, JUDGE

LAA No.752/06 etc.    - 5 -