High Court Kerala High Court

Nabeezath Beevi vs State Of Kerala on 22 May, 2009

Kerala High Court
Nabeezath Beevi vs State Of Kerala on 22 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1918 of 2008(D)



1. NABEEZATH BEEVI
                      ...  Petitioner

                        Vs

1. STATE OF KERALA,REP.BY DT.COLLECTOR,KLM.
                       ...       Respondent

                For Petitioner  :SRI.PRATHEESH.P

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :22/05/2009

 O R D E R
                               V. RAMKUMAR,J
                  ...........................................................
                      L.A. Appeal No. 1918 of 2008
                  ...........................................................
                  Dated, this the 22nd day of May, 2009

                                    JUDGMENT

Heard both sides.

2. 1.35 Ares of land comprised in Re.Sy.No. 256/20 of

Mynagappally Village and belonging to the appellant/claimant was

compulsorily acquired by the State for the purpose of Railways.

Notification under Sec. 4(1) of the Land Acquisition Act was published

on 27-09-1992. Advance possession was taken on 3-2-1992. The

award was passed on 21-12-1995. The Land Acquisition Officer fixed

the land value at the rate of Rs. 4652/- per Are. Aggrieved by the

award passed by the Collector, the appellant sought a reference of the

case to the Sub Court, Kollam. As per the impugned judgment dated

14-11-2007 the Reference Court in the above reference numbered as

L.A.R. 218 of 1996 fixed the land value at the rate of Rs. 7,299/- per

Are which works out to Rs. 2737/- per Are as the enhancement. The

said enhancement was arrived at by the Reference Court by

arbitrarily fixing the enhancement by 60% of the above land value

L.A. Appeal No. 1918 of 2008 -:2:-

awarded by the Land Acquisition Officer. The appellant was also

given the other statutory benefits. The appellant/claimant challenges

the award passed by the reference court on 14-11-2007.

3. The court below had considered the awards passed by that

Court in LAR 32 of 1994 (Ext.A1), LAR 123/94 (Ext.A2), LAR

136/94 (Ext.A3), LAR 220/96 (Ext.A4) and LAR 333/90 (Ext.A5)

produced on the side of the claimant as comparable awards. In

paragraph 8 of the judgment the Court below came to the conclusion

that the land of the claimant involved in the present proceedings is

comparable to the land involved in LAR No.220/96 and covered by the

judgment dated 30-09-2002 which was marked as Ext.A4.

Undisputedly the land covered by Ext.A4 award was covered by the

very same notification dated 27-9-1992. In Ext.A4 award the court

below had fixed the land value at Rs. 12678 per Are which means the

enhancement given was at the rate of Rs. 8116/- over and above the

land value of Rs. 4562/- awarded by the Land Acquisition Officer.

No tangible reasons have been given by the court below to justify its

observation that the enhancement given in Ext.A4 award is on the

higher side. There is no dispute that Ext.A4 award has not been

appealed against and it has become final. If so, the claimant was

L.A. Appeal No. 1918 of 2008 -:3:-

legitimately entitled to the very same enhancement that was given in

Ext.A4 award in which also adjacent land comparable to the land

belonging to the claimant was acquired under the very same

notification. Accordingly, in modification of the impugned award, , the

appellant is held entitled to enhanced land value at the rate of Rs.

12,678 per Are which will be more than Rs. 8,116/- awarded by the

Land Acquisition Officer. The appellant is also held entitled to the

statutory benefits admissible under Sections 23(2) / 23(1A) and Sec.

28 of the Land Acquisition Act on the enhanced compensation as

allowed by this judgment.

The appeal is allowed as above.

Sd/-V. Ramkumar, Judge.

/true copy/

L.A. Appeal No. 1918 of 2008 -:4:-