High Court Kerala High Court

Mathew vs State Of Kerala on 11 October, 2007

Kerala High Court
Mathew vs State Of Kerala on 11 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 7790 of 2007(B)


1. MATHEW, AGED 65, S/O.CHACKU,
                      ...  Petitioner

                        Vs



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

2. SPECIAL TAHSILDAR, LAND ACQUISITION,

                For Petitioner  :SRI.JOHNY KURIAKOSE

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice K.PADMANABHAN NAIR

 Dated :11/10/2007

 O R D E R
                          K. PADMANABHAN NAIR ,J.
                      -------------------------------------------------
                             W.P.(C) No.7790 of 2007 B
                      -------------------------------------------------
                    Dated, this the 11th day of October, 2007
                                     JUDGMENT

30 cents of the land belonging to the petitioner was acquired for a public

purpose. The petitioner had received the award amount. No reference under

Section 18 of the Land Acquisition Act for enhancement of the compensation was

made. Subsequently the petitioner has filed a petition under Section 28A of the

Land Acquisition Act claiming re-determination of the compensation on the

ground that in respect of some other properties acquired by the same notification

there was reference and the Land Acquisition Court has awarded enhancement.

The Land Acquisition Officer had also passed an award re-determining the

compensation. The grievance of the petitioner is that the Land Acquisition Officer

did not award any interest.

2. Government has filed a counter affidavit in which it was stated that

enhanced land value as well as solatium were paid to the petitioner. But the

counter is silent as to whether any interest was awarded on the re-determined

compensation under Section 28A of the Act. According to the petitioner he has

filed a petition before District Collector, Ernakulam on 2.9.2006 claiming interest

on the enhanced land value and solatium. In case the Land Acquisition Officer

had not awarded interest it is only just and proper that he shall pass a revised

award awarding interest under Section 34 of the Land Acquisition Act on the

WP(C) No.7790/2007 -: 2 :-

enhanced compensation which includes solatium also.

In the result, Writ Petition is disposed of in the following manner. There

will be a direction to the Land Acquisition Officer to consider the claim of the

petitioner for interest under Section 34 of the Land Acquisition Act on the

enhanced land value and solatium in case the same is not awarded while re-

determining the compensation under Section 28A of the Act. A decision shall be

taken within a period of three months from the date of receipt of a copy of this

judgment.

K. PADMANABHAN NAIR,
JUDGE.

cks