High Court Kerala High Court

Inland Waterways Authority Of … vs Ravindran Nair on 16 July, 2009

Kerala High Court
Inland Waterways Authority Of … vs Ravindran Nair on 16 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 387 of 2004()


1. INLAND WATERWAYS AUTHORITY OF INDIA
                      ...  Petitioner

                        Vs



1. RAVINDRAN NAIR, CHAMPASSERIL,
                       ...       Respondent

2. BHASKARAN NAIR, CHAMPASSERIL,

3. SANTHAKUMARI, CHAMPASSERIL,

4. STATE OF KERALA-REPRESENTED BY

                For Petitioner  :SRI.V.SANTHARAM, SC, IWAI

                For Respondent  :SRI.JOHN BRITTO

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

 Dated :16/07/2009

 O R D E R
          PIUS.C.KURIAKOSE & P.Q.BARKATH ALI, JJ.
                      ------------------------
                   L.A.A.Nos.387 & 900/2004
                      ------------------------

             Dated this the 16th day of July, 2009

                           JUDGMENT

Pius C.Kuriakose, J.

These are appeals filed by the requisitioning authority –

Inalnd Waterways Authority of India. The acquisition was of

property in Thakazhy Village in Alappuzha District for the

purpose of widening of National Water Ways No.III. Relevant

Section 4(1) notifications were published on 3-5-1999 and on

22-5-2000. The land acquisition officer categorised the land

under acquisition as dry and wet lands. For dry lands, the land

acquisition officer awarded land value at the rate of Rs.12,109/-

per Are and for wet lands he awarded land value at Rs.494/- per

Are. Under the impugned judgment the reference court refixed

the land value at Rs.15,136/- and thereby granting 25% increase

over the value which was awarded by the land acquisition officer.

We are informed that the enhancement at the above rate for dry

land has been approved by this court in other cases (L.A.A.

No.386/2004 and others) In fact, Sri.V.Santharam, learned

LAA.Nos.387 & 900/2004 2

standing counsel for the appellant would raise more forceful

arguments challenging the enhancement granted by the

reference court for the wet land. It is seen that under the

impugned judgment, value of wet land was enhanced by 200%

i.e. enhancement has been granted at the rate of Rs.988/- per

Are.

2. Having considered the rival submissions and having

made reappraisal of the evidence which was available on record,

we are of the view that refixation of the market value of the wet

land under acquisition by the learned Subordinate Judge was on a

slightly high side. On a better assessment of the market value in

the light of the evidence, the market value of the wet land under

acquisition will come to Rs.1,200/- per Are. Accordingly, to the

extent the appeals pertain to wet land, we refix the value of wet

land at Rs.1200/- per Are.

The appeals are allowed to the above extent. It is needless

to mention that the appellant claimant will be entitled for all

statutory benefit admissible under Section 23(1A) 23(2) and

Section 28 of the Land acquisition Act on the total enhanced

compensation to which them become eligible on account of our

LAA.Nos.387 & 900/2004 3

refixation of the land value under this judgment.

Parties are directed to suffer their respective costs in these

appeals.

PIUS.C.KURIAKOSE,JUDGE

P.Q.BARKATH ALI, JUDGE
dpk