High Court Kerala High Court

Kotta Abdul Rahim vs The District Collector on 30 March, 2010

Kerala High Court
Kotta Abdul Rahim vs The District Collector on 30 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 308 of 2010()


1. KOTTA ABDUL RAHIM,S/O.LATE KUNHALAN,
                      ...  Petitioner
2. MAIMOONA,D/O.LATE KUNHALAN,
3. KOTTA SAFIYA,D/O.LATE KUNHALAN,
4. KODAKKADAN BIYYATHU,D/O.MOIDEEN,

                        Vs


1. THE DISTRICT COLLECTOR
                       ...       Respondent

                For Petitioner  :SRI.SIBY MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :30/03/2010

 O R D E R
     PIUS C. KURIAKOSE & C.K. ABDUL REHIM, JJ.
      -------------------------------------------------------
                     LAA. No. 308 of 2010
            -------------------------------------------
           Dated this the 30th day of March, 2010

                        J U D G M E N T

Pius C. Kuriakose, J.

The claimants are in appeal. Their properties in

Nediyiruppu Village in Malappuram District were acquired

pursuant to section 4(1) notification published on 21-3-1994

for the purpose of expansion of the runway of Karipur

Airport. L.A. Officer included the properties in Tak Nos. 7

and 6 and awarded land value at the rate of Rs.5055/- per

cent and Rs.5602/- per cent respectively. The reference

court accepted the contention of the appellant that since the

entire property was lying contiguously both the properties

are eligible to be included in Tak No.6 and for properties in

Tak No.6 the learned Sub Judge re-fixed the value at

Rs.8000/- per cent. In this appeal, the appellant has raised

various grounds challenging what is described as the gross

inadequacy of the value fixed by the court below.

– 2 –

2. We have heard the submissions of Sri.Philip

J.Vettickattu, learned counsel for the appellant and

Sri.S.Sujin representing the standing counsel for the

requisitioning authority. Our attention is drawn by Sri.Philip

J.Vettickattu to the judgment of this court in LAA. No. 911 of

2003 and connected matters. A copy of the above judgment

is placed before us. It is not disputed that the above

judgment has attained finality. It is seen that under that

judgment this court re-fixed the value of lands included in

Tak No. 6 at Rs.9000/- per cent. We are of the view that

the appellants are to be awarded land value at the rate fixed

under the above common judgment.

3. Accordingly allowing the appeal and in modification

of the judgment and decree under appeal we re-fix the

value of the lands under acquisition at Rs.9000/- per cent.

The appellants will be entitled for all the statutory benefits

admissible under Section 23(1A), 23(2) and Section 28 of

– 3 –

the Land Acquisition Act on the total enhanced

compensation to which they become eligible by virtue of this

judgment. Parties will suffer their respective costs.

PIUS C.KURIAKOSE, JUDGE

C.K. ABDUL REHIM, JUDGE
ksv/-