High Court Kerala High Court

Chemmayi Mariyam vs Tshe Special Tahsildar For on 5 October, 2009

Kerala High Court
Chemmayi Mariyam vs Tshe Special Tahsildar For on 5 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 29 of 2005()


1. CHEMMAYI MARIYAM, W/O. MUHAMMED,
                      ...  Petitioner
2. CHEMMAYI SABITHA, D/O. MUHAMMED,
3. CHEMMAYI SAJITHA, D/O. MUHAMMED,

                        Vs



1. TSHE SPECIAL TAHSILDAR FOR
                       ...       Respondent

                For Petitioner  :SRI.T.A.RAMADASAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :05/10/2009

 O R D E R
      PIUS C. KURIAKOSE & K. SURENDRA MOHAN, JJ
            - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                         L.A.A No. 29 OF 2005
            - - - - - - - - - - - - - - - - - - - - - - - - - - - -
              Dated this the 5th day of October, 2009

                                JUDGMENT

Pius C. Kuriakose, J

The application for amendment has been allowed. Acquired

property of the appellants is valued by the method of

capitalization of income from fruit bearing trees standing on the

property. Before the reference court, a last minute attempt was

made by the appellants to have their compensation redetermined

by adopting the method of land value. Learned Sub Judge

noticed the land value re-fixed by him in other connected cases

and observed that if land value method is adopted and the

compensation is redetermined the same will only be lesser than

the compensation awarded to the appellant by the Land

Acquisition Officer adopting the method of capitalization of

income from fruit bearing trees.

2. The point which is urged by Sri. George, learned

counsel for the appellants is that the reference court has re-fixed

the land value in several other connected cases at Rs.30,000/-

and even Rs.4500/- per cent respectively. According to him if

the market value of the land is fixed as Rs.30,000/- per cent or

at any amount higher than Rs.2,500/- per cent, the appellants

L.A.A No. 29 OF 2005.

: 2 :

will become entitled for much higher compensation than the

compensation awarded to him by the Land Acquisition Officer

which has been confirmed by the learned Sub Judge under the

impugned judgment.

3. Smt.Latha T Thankappan, Sr. Government Pleader

submitted that this court has approved the re-fixation of land

value at Rs.2,500/- per cent. She submitted that against the

fixation of market value at rates higher than Rs. 2,500/-, appeals

are pending before this court. In reply, to the above

submission, learned counsel for the appellants submits that, even

if the compensation is determined by taking the market value of

the land as Rs.2,500/-, what is awarded by the Land Acquisition

Officer will be found to be less.

4. Having considered the rival submissions, we feel that

an opportunity can be given to the appellant to have a

compensation awarded to which he is eligible by adopting the

land value method. However, since it is only before this court,

that the appellant took decision to go on for the land value

method, we are inclined to offer him such opportunity only on

conditions.

5. The result is that the impugned judgment and decree

are set aside. LAR No.270/2000 is remanded to the reference

L.A.A No. 29 OF 2005.

: 3 :

court and the reference court is directed to permit the appellant

to produce evidence showing the correct market value of the

land under acquisition including other judgments of that court

and this court. That court is directed to re-fix the total

compensation to which the appellant is eligible on the basis of

the evidence is concerned. Dispute regarding the correct extent

acquired from the possession of the appellants will also be settled

by the court by giving opportunity for adduction of evidence by

the parties. The parties will enter appearance before the

reference court on 31.12.2009.

However, it is made clear that the enhanced compensation

to which the appellant may become eligible by virtue of the

revised judgment to be passed by the reference court, appellants

will not be entitled to interest otherwise admissible under section

28 of the Land Acquisition Act during the period from 31.5.2004

till 25.11.2008. Since the appellant is responsible for this order

of remand, the 1/3rd court fee remitted will not be refunded.

( PIUS C. KURIAKOSE, JUDGE)

(K. SURENDRA MOHAN, JUDGE)

jma