High Court Kerala High Court

Eldhose K.V vs State Of Kerala on 27 January, 2011

Kerala High Court
Eldhose K.V vs State Of Kerala on 27 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 182 of 2004()


1. ELDHOSE K.V.,
                      ...  Petitioner
2. ANNAMMA VARGHESE,

                        Vs



1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.K.S.BABU

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice N.K.BALAKRISHNAN

 Dated :27/01/2011

 O R D E R
    PIUS C. KURIAKOSE & N.K.BALAKRISHNAN, JJ.
         -----------------------------------------------
                   LAA. No. 182 of 2004
         -----------------------------------------------
         Dated this the 27th day of January, 2011

                       J U D G M E N T

Pius C.Kuriakose, J.

The claimants are in appeal being not satisfied with the

compensation fixed by the reference court. In this appeal,

there is claim for enhancement in land value, for

compensation for injurious affection on account of severence

of the unacquired portion of the lands belonging to the

claimants and also towards value of improvements.

2. We shall deal with the question of land value first.

Reliance is placed mostly by the appellants on Ext.A5

document which reflected a land value of Rs.12,000/- per

Are. The court below did not place reliance on Ext. A5

taking the view that there is a distance of two kilometres

between the property covered by Ext.A5 and the acquired

property. In fact the court below did not place reliance on

any of the documents relied on by the claimants in support

LAR. 182/04
-2-

of their claim for enhancement in land value. Ultimately

what the court below did was to do guess work and re-fix

the land value at Rs.6000/- per Are. Having re-appreciated

the evidence pertaining to land value we feel that to a

certain extent Ext.A5 can be relied on and the value of the

land in that area at the relevant time can be re-fixed at

Rs.7500/- per Are. However, we are not inclined to award

land value to the appellants at that rate. We notice that the

property under acquisition is a fairly large extent.

Considering the largeness of the extent we become inclined

to deduct 10%. Thus we re-fix the value of land under

acquisition Rs.6750/- per Are. This means that the

appellant will have to be awarded at the rate of 750/- per

Are more than what is awarded by the reference court. It is

accordingly awarded.

3. We shall now deal with the question of

compensation, if any, for injurious affection. A reading of

the impugned judgment will show that the court below has

declined any compensation for injurious affection on the

LAR. 182/04
-3-

reason that precise details are not available as to what is

the total extent of the property retained by the appellants.

Ext.A4 gives some indication as to the balance extent

actually retained. The mahazar will also reveal that the

entire holding belonging to the appellant is not acquired.

We feel that on account of the construction of the safety

zone through middle of the remainder property of the

appellant, such remainder property has been injuriously

affected to a considerable extent. At the same time we are

not inclined to award compensation at the rates claimed in

the appeal. We feel that there is justification for awarding a

lump sum amount of Rs.50,000/- to the appellant as

compensation for injurious affection of the remainder

property.

4. The appellant has a claim for additional value of

improvements. Though it was a tall claim that was raised

before the reference court and the Advocate Commissioner

had recommended for awarding a further amount of more

than Rs.1,60,000/- as additional compensation for value of

LAR. 182/04
-4-

improvements, in the present appeal the above claim has

limited to Rs.50,000/-. Having made a reappraisal of the

evidence we feel that the appellant is entitled for atleast

Rs.20,000/- towards value of improvements. We award to

the appellant Rs.20,000/- as additional value of

improvements.

The appeal will stand allowed to the above extent. The

appellants will be entitled for a statutory benefits. But it is

made clear that for the amounts which are being awarded to

the appellants by this judgment towards severence

compensation, the appellants will not be entitled for

solatium under Section 23(2) and the additional amounts

under Section 23(1A). Appeal is allowed to the above

extent. However, parties will suffer their respective costs.

(PIUS C.KURIAKOSE, JUDGE)

(N.K. BALAKRISHNAN, JUDGE)

ksv/-