High Court Kerala High Court

The Secretary vs Syed Hussain Shah on 25 June, 2009

Kerala High Court
The Secretary vs Syed Hussain Shah on 25 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 976 of 2002(D)


1. THE SECRETARY, THRISSUR CORPORATION,
                      ...  Petitioner

                        Vs



1. SYED HUSSAIN SHAH, S/O. SYEDAMMU,
                       ...       Respondent

2. SYED MUHAMMED SHAH, S/O. SYEDAMMU,

3. SYED YOOSAF SHAH, S/O. SYEDAMMU,

4. THE SPECIAL TAHSILDAR (LA), THRISSUR

                For Petitioner  :SRI.K.B.MOHANDAS,SC,THRISSUR CORPORATIO

                For Respondent  :SRI.SHAJI P.CHALY

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

 Dated :25/06/2009

 O R D E R
     PIUS C. KURIAKOSE & P.Q.BARKATH ALI, JJ.
    ----------------------------------------------------------
  LAA. Nos. 976 & 1751 of 2002, 524, 527 & 573 of 2006
  ---------------------------------------------------------------
          Dated this the 25th day of June, 2009

                        J U D G M E N T

Pius C.Kuriakose, J.

LAA. Nos. 976 of 2002, 524 of 2006 and 527 of 2006

are preferred by the requisitioning authority, the

Corporation of Thrissur, while LAA. Nos. 1751 of 2002 and

573 of 2006 are preferred by the claimants. All these cases

pertain to acquisition of land within the erstwhile Trichur

Municipality, presently the Corporation of Thrissur for the

purpose of widening of Pattalom Road and construction of a

Shopping Centre. The relevant section 4(1) notification was

published on 13-5-1996. The land acquisition officer

awarded land value at the rate of Rs.1,45,400/- per Are

corresponding to Rs.58,842.5 per cent. The reference court

would re-fix the land value on the basis of the evidence

LAA. N0s. 976/02 etc.
-2-

which came on record at Rs.97,600/- per cent. In the

appeals preferred by them, the claimants pray that relying

on sale deed No.1898/95 which was marked as Ext.A1 in

LAR. No. 50/04 corresponding to LAA. Nos. 573/06 and

524/06 the market value of the lands under acquisition be

uniformly fixed between Rs.4,02,152.63 and Rs.4 lakhs per

cent. The requisitioning authority on the contrary in their

appeals contend that the enhancement presently granted by

the reference court is excessive and seeks that award of the

land acquisition officer be approved or at least the

enhancement granted by the reference court be reduced

considerably.

2. We have heard the submissions of Sri. S.V.

Balakrishna Iyer, learned senior counsel for the appellants in

LAA. No.573 of 2006, Sri.S.P.Chaly, Advocate for the

appellants in LAA. No. 1751 of 2002 and those of

Sri.K.B.Mohandas, standing counsel for the Corporation of

Thrissur and also those of Sri.Basant Balaji, senior Govt.

LAA. N0s. 976/02 etc.
-3-

Pleader.

3. We have made a reappraisal of the evidence which

was available before the reference court. Pursuant to our

directions it was submitted before us by the learned Govt.

Pleader on the basis of the instructions received by him

from the Government that as per the Fair Value Order

issued by the Government in the context of stamp duty to

be collected on documents submitted for registration at

Trichur that the ratio between the value of land on the

Swaraj Round, the Municipal Office Road and the Pattalom

Road is Rs.50 lakhs : Rs.30 lakhs : Rs.15 lakhs. Though

information was sought for regarding the value under the

Fair Value Order for lands on Post Office Road, the same

was not furnished.

4. Sri.S.V.Balakrishna Iyer as well as Mr.Chaly would

argue that the court below was not justified in rejecting

Ext.A1 sale document altogether. According to them, A1

was in respect of property on the Post Office Road situated

LAA. N0s. 976/02 etc.
-4-

at a distance of just 120 metres from the property under

acquisition. They submitted that A1 document had been

proved to the very hilt by examining AW2 whose credibility

was not shaken in cross-examination. A1 reveals land value

of more than Rs.4 lakhs per cent. The learned Subordinate

Judge rejected Ext.A1 on the reason that the property

covered by A1 was not barren land but took in a building

also and that the building was not separately valued in the

document. It was submitted that yet another reason for

rejecting Ext.A1 was that going by the schedule description

of A1 the property took in some “Kuzhikoors”. It was

submitted by the learned counsel that it was an old Post

Office building which existed on the A1 property and that

within a few days of the agreement which preceded Ext.A1,

the building was easily removed. The building did not have

even a nominal value. The expression “Kuzhikoors” crept

into the schedule description only due to the usage of a

routine expression by the document writer and the same did

LAA. N0s. 976/02 etc.
-5-

not have much significance. The learned counsel submitted

that it is relying on Ext.R2 award of the court that the

learned Subordinate Judge granted enhancement under the

impugned judgments. In R2, the document relied on was

document No.501/94 which was in respect of land situated

at Veliyannoor, which was far inferior to land on Pattalom

Road and Post Office Road which are by all standards land

with utmost commercial potentiality. Mr.Balakrishna Iyer

submitted that even going by the information supplied by

the learned Govt. Pleader based on the Fair Value Order it

can be easily assumed that the ratio between the value of

properties on Pattalom Road and those on the Post Office

Road should be 15 : 20. Even adopting that ratio the

learned counsel argued that there is justification for

granting at least Rs.3,15,750/- per cent as land value. Mr.

Balakrishna Iyer would fortify his submissions on the

authority of the judgment of the Supreme Court in Hasanali

Walimchand v. State of Maharashtra, (1998) 2 SCC 388 and

LAA. N0s. 976/02 etc.
-6-

also on the judgment of the Supreme Court in Shaji

Kuriakose & another v. Indian Oil Corporation Ltd. (2001(3)

ILR Kerala 605. Counsel submitted that the relevant factors

to be taken into account while proceeding to determine

market value on the basis of value revealed in a comparable

sale document are the following: (1) The sale must be a

genuine transaction. (2) The sale deed must have been

executed at a time proximate to the date of issuance of

section 4(1) notification. (3) The land covered by the sale

must be in the vicinity of the acquired land. (4) The land

covered by the sale must be similar to the acquired land.

(5) The size of plot of the land covered by the sale should

be comparable to the land acquired. According to the

learned senior counsel, this is a case where all these five

factors are satisfied and there is no reason why Ext.A1

should not be adopted completely for determining market

value.

5. All the submissions of the learned senior counsel and

LAA. N0s. 976/02 etc.
-7-

Mr.Chaly were very forcefully resisted by Sri.K.B.Mohandas,

learned standing counsel for the Corporation. Submissions

of Mr.Mohandas were supported by Mr.Basant Balaji,

learned senior Govt. Pleader. Mr.Basant Balaji submitted

that it may not be very safe to rely on the ratio fixed as per

the Fair Value Order to arrive at the ratio between the

values of the properties at various points in Thrissur

Corporation in 1996. In 1996, Pattalom Road did not have

even 1/5th importance of areas like Post Office Road,

Municipal Office Road and Swaraj Round. Learned senior

Govt. Pleader also submitted that the Fair Value Order has

been suspended by the Government in view of the

anomalies noticed therein. According to the learned

counsel, Ext.R2 judgment relied on by the learned Sub

Judge has attained finality and the maximum which could

have been granted to the claimants has already been

granted by the reference court.

6. We have very anxiously considered the rival

LAA. N0s. 976/02 etc.
-8-

submissions addressed at the Bar. Determination of market

value in land acquisition cases will involve a little bit of

guess work and evaluation of imponderables. The safest

method to determine market value of properties acquired,

even according to the judgment of the Supreme Court in

Shaji Kuriakose v. Indian Oil Corporation relied on by the

learned counsel for the claimant is comparable sales

methods. It would appear that at least four of the five

factors mentioned by the Supreme Court in that judgment

are applicable to the property covered by Ext.A1. But the

first factor mentioned by the Supreme Court is that the sale

must be proved to be a genuine transaction. Ext.A1

document was sought to be proved through AW-2 who is

party to A1. AW2 was cross-examined not only by the

counsel for the Corporation but also by the Govt. Pleader for

the State and the L.A. Authority. It is not suggested to AW2

that the transaction is not a genuine one or that an inflated

value was shown in the document so that the claimant can

LAA. N0s. 976/02 etc.
-9-

stake claim for a higher value in the land acquisition case.

However, we are not inclined to place complete reliance on

the oral evidence given by AW2 since it appears to us that

he who is a friend of one of the claimants has given an

exaggerated version regarding relative importance and

value of the property under acquisition and the property

covered by Ext.A1. According to us it may not be safe to

place complete reliance on Ext.A1 for determining market

value of the acquired properties. This does not mean that

we are rejecting Ext.A1 from consideration altogether.

7. Ext.R2 is the document which was relied on by the

learned Sub Judge. The basis document Ext.R1 was not

relied on by the learned Subordinate Judge and according to

us, on good reasons. The learned Subordinate Judge relied

on Ext.R2. In R2, as already stated, enhancement was

granted on the basis of document No.1501/94. It is not

disputed before us that the said document pertains to

property in Veliyannoor which situated 430 metres south-

LAA. N0s. 976/02 etc.
-10-

west of the acquired property. We do not find any difficulty

to accept the argument of the learned counsel for the

claimants that in terms of market value and commercial

potentiality the acquired property on Pattalom Road is far

superior to the property in Veliyannoor at the relevant time.

So relying on Ext.R2 for determining market value of the

acquired property will also not be safe.

8. We notice our judgment dated 1-6-2009 in LAA.

Nos. 960 and 1043 of 2000. Those cases were in respect of

acquisition at the instance of the Thrissur Municipal

Corporation itself. The purpose of the acquisition in that

case was for construction of bell mouth and shopping centre

at the point where the Municipal Office Road meets the

Swaraj Round. The relevant notification under section 3(1)

of the Kerala Act, corresponding to section 4(1) of the

Central Act, in those cases was published on 15-7-1989.

The land acquisition officer in those cases awarded land

value at the rate of Rs.18,297/- per cent. The reference

LAA. N0s. 976/02 etc.
-11-

court under the judgments impugned in those cases, which

were revised judgments passed pursuant to an order of

remand passed by this Court, would re-fix land value of the

properties under acquisition in those cases at Rs.1,50,000/-

per cent.

9. Dismissing the claimants’ appeal, we under that

judgment would approve the fixation of market value of

those properties at Rs.1,50,000/- per cent. The judgment

of the Honourable Supreme Court in G.M.Oil Oil & Natural

Gas Corpn. Ltd. v. R.Jivanbhai Patel & another, 2008 SAR

(Civil) 894 will now be noticed. It is laid down by the

Supreme Court therein that when courts proceed to rely on

pre-notification documents and determine market value by

giving addition to the value revealed by those documents for

passage of time, the appropriate percentage of additions to

be made in urban areas shall not be more than 10% to

15%. We have no doubt at all in our minds that the lands

under acquisition were situated in a purely urban area. As

LAA. N0s. 976/02 etc.
-12-

for the lands covered by our judgment in LAA Nos. 960 and

1043 of 2000, i.e., situated on the northern end point of

Municipal Office Road, the same by all standards were in

urban area. Adopting the principles laid down by the

Supreme Court in that judgment, addition at the rate of

12.5% per Are will have to be given to the property covered

by that judgment and in that way the market value of the

property covered by that judgment (Municipal Office Road

property) as on the date of the 4(1) notification in this case

will come to Rs.2,71,500/-. Going by the Fair Value Order,

the value of the properties of Pattalom Road should be at

least 50% of the value of properties on M.O. Road.

Calculating that way, the value of the acquired properties

can come only to Rs.1,35,750/-.

10. Though we have found elsewhere in the judgment

that AW-2, who is a friend of one of the claimants in the

case has exaggerated while deposing about the relative

importance and value of properties on Post Office Road and

LAA. N0s. 976/02 etc.
-13-

Pattalom Road we notice once again that it was not even

suggested to AW-2 that it is a bogus transaction which is

recorded in Ext.A1. The learned Subordinate Judge also

does not hold that the transaction recorded in Ext.A1 is not

a genuine one. On the contrary, the Subordinate Judge

rejects Ext.A1 for the reason that a building existed on the

property and that the building was not separately valued

and on the further reason that going by the schedule

description of the document “Kuzhikoors” also existed. As

for the “Kuzhikoors” we are inclined to accept the

submission of Mr.Balakrishna Iyer. As for the buildings also

since it is not disputed that the building which existed was

the old dilapidated building of the old Post Office which

existed on the property, the value of the building if at all to

be taken into account was only a small portion of the total

consideration set out in the document. We rely on Ext.A1

for holding that the market value of the property on the Post

Office Road at the relevant time should have been above

LAA. N0s. 976/02 etc.
-14-

Rs.3,50,000/-. As already stated, the learned Govt. Pleader

was unable to supply us information regarding the land

value fixed under the Fair Value Order for properties on the

Post Office Road. But we feel that the ratio between the

value of properties on Pattalom Road at the relevant time

should have been between 55 to 60% of the value of

properties on the Post Office Road. Relying on our own

judgment in LAA. Nos. 960 and 1043 of 2000 and our

findings rendered herein above regarding the market value

of the properties on Post Office Road and Pattalom Road we

are of the view that the correct market value of the acquired

properties at the relevant time can be fairly and reasonably

fixed at Rs.1,97,600/- per cent.

10. Accordingly we set aside the judgments and

decrees under appeals and fix the value of the properties

under acquisition at Rs.1,97,600/- per cent. It is needless

to mention that the claimants will be entitled to all statutory

benefits admissible to them under Sections 23(1A), 23(2)

LAA. N0s. 976/02 etc.
-15-

and 28 of the L.A. Act including interest on solatium. The

appeals filed by the claimants are allowed. The appeals filed

by the requisitioning authority are dismissed. But in the

circumstances both sides are directed to suffer their costs.

(PIUS C.KURIAKOSE, JUDGE)

(P.Q. BARKATH ALI, JUDGE)
ksv/-

LAA. N0s. 976/02 etc.
-16-

PIUS C.KURIAKOSE &
P.Q.BARKATH ALI, JJ.

LAA. Nos. 976 & 1751 of
2002, 524, 527 & 573 of
2006

J U D G M E N T

25th June, 2009