High Court Kerala High Court

State Of Kerala Represented By The vs G.Raveendran on 23 June, 2009

Kerala High Court
State Of Kerala Represented By The vs G.Raveendran on 23 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1358 of 2008(D)


1. STATE OF KERALA REPRESENTED BY THE
                      ...  Petitioner
2. THE EXECUTIVE ENGINEER, N.H.DIVISION,

                        Vs



1. G.RAVEENDRAN, SUSEELA MANDIRAM,
                       ...       Respondent

2. R.MANIKANDAN, SUSEELA MANDIRAM,

3. R.MOHANKUMAR, SUSEELA MANDIRAM,

4. R.GOPAKUMAR, SUSEELA MANDIRAM,

5. S.MINI, SUSEELA MANDIRAM, KAZHAKKULAM,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.D.SAJEEV

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

 Dated :23/06/2009

 O R D E R
          PIUS.C.KURIAKOSE & P.Q.BARKATH ALI, JJ.
                     ------------------------
                    L.A.A.No. 1358 OF 2008
                     ------------------------

             Dated this the 23rd day of June, 2009


                           JUDGMENT

Pius C.Kuriakose, J.

Heard the learned Government Pleader for the

appellants and Sri.D.Sajeev, learned counsel for the

claimants/respondents.

2. This appeal by the Government pertains to acquisition

of land in Venganoor Village pursuant to Section 4(1) notification

published on 25/3/2002. The land acquisition officer included

the acquired property in category B and awarded land value at

the rate of Rs.52237/- per Are. The evidence before the

reference court, on the side of the claimants, consisted of Ext.A1

judgment, Ext.A2 sale deed, Ext.C1 commission report and oral

testimony of AW1 and on the side of the respondent the same

consisted of Exts.R1 to R3. The commissioner was examined as

CW1. The court below, on an evaluation of the evidence found

that, the acquired property was eligible to be included in

category A for which the land acquisition officer granted

L.A.A..No.1358/2008 2

Rs.75467- per Are.

3. It is fairly conceded by the learned Government Pleader

that for the properties included by the land acquisition officer in

category A, the reference court has granted enhancement and

refixed land value at Rs.1,50,000/- and such refixation has been

approved by this court in other cases. According to the

Government Pleader, the court below was not justified in

including the acquired property in category A because one of the

essential pre requisites for inclusion of property in category A is

that the property should be close to the Kovalam Junction, but

this property was situated away from Kovalam Junction.

Sri.Sajeev, learned counsel for the claimants would justify the

impugned judgment on the various reasons stated therein.

4. We have anxiously considered the submissions addressed

at the Bar. We have gone through the commissioner’s report,

notes to award and the oral evidence adduced in the case

including that of the commissioner-CW1. On our re evaluation

of the evidence, it appears to us that the court below was not

justified in including the acquired property in category A.

L.A.A..No.1358/2008 3

However, evidence will certainly show that this property was

superior to the properties in category B. It should be noticed

that there was no objection filed to the commission report by

the Government and no counter oral evidence was adduced on

the side of the Government. The commission report will reveal

that though the acquired property was having atleast some of

the qualifications for eligibility for inclusion in category A, that

property was not situated near to Kovalam Junction. We are of

the view that, considering the superiority of the acquired

property over the properties in category B, the market value of

the acquired property should be fixed at Rs.1,25,000/- per Are.

We, therefore, allow this appeal to that extent, set aside the

impugned judgment and refix the market value of the acquired

property at Rs.1,25,000/- pr Are.

5. It is needless to mention that the respondents claimants

will be eligible for all statutory benefits admissible under Section

23(2), 23(!A) and Section 28 of the Land acquisition Act for the

total enhanced compensation which becomes eligible to them by

virtue of our refixation under this judgment.

L.A.A..No.1358/2008 4

The appeal is allowed to the above extent, but in the

circumstances, parties will suffer their respective costs.

PIUS.C.KURIAKOSE,JUDGE

P.Q.BARKATH ALI, JUDGE
dpk