IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1109 of 2007()
1. THE STATE OF KERALA,
... Petitioner
2. THE DISTRICT COLLECTOR, KASARAGOD.
3. THE DEPUTY CHIEF ENGINEER (CONSTRUCTION)
Vs
1. KHADEEJABI, W/O. MOHAMMED,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.V.V.ASOKAN
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :27/08/2009
O R D E R
PIUS C. KURIAKOSE & K. SURENDRA MOHAN, JJ
-----------------------------------------------------------------------
L.A.A.NO.1109 OF 2007
--------------------------------
Dated this the 27th day of August, 2009.
J U D G M E N T
Pius C.Kuriakose,J
The Government is the appellant and they are aggrieved by the
re-fixation of the market value of the land under acquisition. The Land
Acquisition Officer awarded land value at the rate of Rs.1000/- per cent,
which was enhanced by the reference court at the rate of Rs.10,000/- per
cent. The acquisition was for the purpose of doubling railway line. The
relevant section 4(1) notification was published on 18.11.2002. Before the
reference Court, evidence consisted of Ext.A1 to A3 and the oral evidence
of AW1 on the side of the claimant, apart from Ext.X1 Commission report
submitted by the Commissioner after local inspection. On the side of the
Government basic document was marked as Ext.R1. In this appeal the
Government challenges the award of the Reference Court on the reason
that the same is based only on the report of Advocate Commissioner, who
made recommendation relying on the information gathered by him from the
local people.
2. We have heard the submissions of Sri.V.T.K.Mohanan learned
Government Pleader and the learned Counsel for the claimant. We have
2
gone through the impugned judgment. We have made a re-appraisal of
the evidence. Even though Exts.A1 to A3 were produced by the claimant,
under the impugned judgment, instead of relying on those documents the
reference Court determined the market value of the lands under
acquisition based only on the recommendation of advocate commissioner.
Unless those recommendations are based on value revealed by some
documents of sale the same cannot be accepted. In the instant case we
cannot approve the action of the learned Sub Judge who granted
enhancement relying solely on the recommendation made by the advocate
commissioner. On a re-valuation of the evidence and on a better
assessment based on the evidence available on record we feel that the
market value of the land under acquisition can be re-fixed at the rate of
Rs.3000/- per cent. Accordingly setting aside the judgment and decree
under appeal we re-fix the value of the land under acquisition at the rate of
Rs. 3000/- per cent. Appeal stands allowed, but without any order as to
costs. The claimants are entitled to all statutory benefits on the total
compensation to which they are eligible by virtue of this judgment.
PIUS C. KURIAKOSE ,JUDGE.
K. SURENDRAMOHAN, JUDGE.
pm