High Court Kerala High Court

Archdiocese Of Verapoly Rep.By … vs State Of Kerala on 13 July, 2009

Kerala High Court
Archdiocese Of Verapoly Rep.By … vs State Of Kerala on 13 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 248 of 2007()


1. ARCHDIOCESE OF VERAPOLY REP.BY ITS POWER
                      ...  Petitioner

                        Vs



1. STATE OF KERALA
                       ...       Respondent

2. THE EXECUTIVE ENGINEER,KERALA WATER

                For Petitioner  :SRI.T.P.SAJAN

                For Respondent  :ADDL.ADVOCATE GENERAL

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

 Dated :13/07/2009

 O R D E R
         PIUS.C.KURIAKOSE & P.Q.BARKATH ALI, JJ.
                      - - - - - - - - - - - - - - - - - - - - -
                           L.A.A.No.248 OF 2007
                  - - - - - - - - - - - - - - - - - - - - - - - - - -
                    Dated this the 13th day of July, 2009

                                JUDGMENT

Pius.C.Kuriakose, J.

The claimant being aggrieved by the refixation of compensation

done by the land acquisition reference court is in appeal. The

properties were dry lands in Thrikkakara north village and were

acquired for the purpose of Augmentation of Water Supply to Kochi by

Kerala Water Authority. The relevant Section 4(1) notification was

published on 6-1-1999. The land acquisition officer categorised the

properties under acquisition into A and B. He included 56.80 Ares of

land in category A and awarded land value at the rate of Rs. 92370/-

per Are corresponding to Rs. 37382/- per cent. 12.60 Ares of land

were included in B category on the reason that over that portion of the

land High Tension Electricity lines were passing. The land acquisition

officer awarded only a nominal value of Rs. 100/- per Are for the above

portion of the acquired property.

2. The evidence before the reference court consisted of

LAA.No.248/07 2

Ext.A1 sale deed dated 13-05-1996. Ext.A1 revealed a land value of

Rs. 66940/- per cent. The claimants also relied on Ext.A2 judgment

which was in respect of acquisition in the year 1992. Ext.A2 was in

respect of properties enjoying direct frontage of the National Highway

and the purpose of the acquisition under Ext.A2 was widening of the

National Highway. Under Ext.A2 land value of Rs. 98800/- per Are

was awarded by the reference court. Even though the Advocate

Commissioner who filed Ext.C1 report had reported that Ext.A1

property and the acquired properties were comparable , the learned

Subordinate Judge did not become inclined to accept the above report

of the Commissioner. According to the learned Subordinate Judge,

Ext.A1 property was having direct frontage of the National Highway

and hence the value in Ext.A1 will never be obtained for the acquired

property which enjoyed the frontage of the Kalamassery-HMT road

only. The learned Subordinate Judge to a certain extent relied on

Ext.A2. What was done by the learned Subordinate Judge was to treat

Ext.A2 property as properties having direct frontage of National

Highway and acquired for the purpose of widening of National

LAA.No.248/07 3

Highway and add 75% towards passage of five year’s time and to

deduct 30% for the reason that Ext.A2 property and not the acquired

property enjoyed the direct frontage of National Highway. Thus the

value of properties in category A was refixed by the learned

Subordinate Judge at Rs. 120,080/- per Are corresponding to

Rs. 48595/- per cent. The learned Subordinate Judge would uphold the

claim of the claimant to a considerable extent in the case of properties

included in category B by the land acquisition officer. The learned

Subordinate Judge would fix 60% of the value fixed for properties in

category A as the value for properties in category B. Accordingly, the

value of properties in category B was fixed at Rs. 72048/- per Are.

3. In this memorandum of appeal, the appellant/claimant

assails the judgment of the learned Subordinate Judge on various

grounds and contends that enhancement granted is inadequate. We

have heard the submissions of Sri.Aloyisius Thomas, learned counsel

for the appellant and those of Sri.Basant Balaji, learned senior

Government Pleader for the government. We have also heard Sri.Babu

Varghese, standing counsel for the Kerala Water Authority. We have

LAA.No.248/07 4

gone through the impugned judgment and have made a survey of the

evidence which was available on record before the reference court.

We are in agreement with the learned Subordinate Judge for having

taken the view that it was Ext.A2 judgment and not Ext.A1 sale deed

which had more relevance in the matter of determining the market

value of the property under acquisition. However, we find that the

learned Subordinate Judge went wrong in thinking that the time lag

between the relevant Section 4(1) notification in Ext.A2 and the

Section 4(1) notification in the present case is five years. In fact , it is

atleast seven years. Following the principles laid down by the Supreme

Court in G.M.Oil & Natural Gas Corporation Ltd. v. Rameshbhai

Jivanbhai Patel & Another. ( 2008 SAR (civil 894) and having regard

to the locality where the acquired property was situated, we are of the

view that the locality was urban in nature by all respects and percentage

of increase per year during the relevant period of seven years must

have been at the rate of 13%. Thus the 13% of the value revealed in

Ext.A2 has to be added to the said value every year for determining the

value of Ext.A2 as on the date of relevant Section 4(1) notification.

LAA.No.248/07 5

We can also approve the action of the learned Subordinate Judge in

having made a deduction of 30% for the additional facility of National

Highway frontage enjoyed by Ext.A2 property. At the same time, we

notice that the acquired properties were from the point of view of

appellant/claimant part of a larger holding belonging to the claimant.

We also notice some merit in the submission of Sri.Aloysius Thomas

that the properties under acquisition in Ext.A1 were not enjoying

direct frontage of the National Highway. In fact the acquisition was for

formation of National Highway and not for widening of National

Highway as wrongly thought by the learned Subordinate Judge.

Taking these two aspects into account and having some regard to the

recommendations of the Advocate Commissioner regarding the market

value, we are of the view that on a better assessment of the evidence

available in the case, the market value of the properties in category A

will have to be refixed at Rs. 54,000/- per cent.

4. The learned Subordinate Judge has fixed 60% of the value

payable for the properties in category A as the value of properties in

category B. We feel that the learned Subordinate Judge was a little

LAA.No.248/07 6

miserly while fixing the value of properties in category B. On a better

assessment, the value of properties in category B will have to be

refixed at 70% of the value of properties in category A. Thus fixing the

value of properties in category B will come to Rs. 93403/- per Are

corresponding to Rs. 37800/- per cent. The value of properties in

Categories A and B are refixed accordingly.

5. The compound wall which existed on the acquired property

was valued by the land acquisition authority obviously on the basis of

valuation supplied by the Executive Engineer of PWD. This valuation

is based on the PWD schedule of rates for materials and labour. It is a

matter of common knowledge that PWD itself tenders out its works at

an average of 30% above their own rates. The total value awarded

towards value of structures including compound wall is Rs.80,374/-.

We are of the view that there is justification for awarding a further

amount of Rs. 24,250/- to the appellant towards value of structures.

Accordingly we award that amount also.

It is needless to mention that the appellant/claimant will be

entitled for all statutory benefits admissible under Section 23(1A),

LAA.No.248/07 7

23(2) and Section 28 of the Land Acquisition Act on the total enhanced

compensation to which he becomes eligible by virtue of our refixation

under this judgment. Appeal allowed as above. In the circumstances,

parties are directed to suffer their costs.

PIUS.C.KURIAKOSE
JUDGE

P.Q.BARKATH ALI
JUDGE

sv.

LAA.No.248/07 8