IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA App No. 823 of 2004()
1. INLAND WATERWAYS AUTHORITY OF INDIA,
... Petitioner
Vs
1. THANKAPPAN, SHAPPIL HOUSE,
... Respondent
2. STATE OF KERALA REPRESENTED BY DISTRICT
For Petitioner :SRI.V.SANTHARAM, SC, IWAI
For Respondent :SRI.P.SREEKUMAR
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :07/02/2008
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
----------------------------------------------
L.A.A.No.823 OF 2004
----------------------------------------------
Dated 7th February, 2008.
J U D G M E N T
Kurian Joseph, J.
This appeal is directed against the judgment and
decree in LAR 128/02 on the file of the Sub Court, Alappuzha.
The acquisition is for the purpose of Widening of National
Waterways No.III. The property is situated in Purakkadu village.
We have already held, in the judgment in LAA 759/04 that
enhancement in land value at 80% is just, proper and
reasonable. There is also an enhancement in compensation for
structures and injurious affection. But as far as value of structure
is concerned, what is granted is only 45% enhancement. It is now
settled law that the basis of fixation by the Land Acquisition
Officer is PWD rate as far as structure is concerned, and hence a
reasonable enhancement is permissible. In the peculiar facts and
circumstances of this case, as established by Ext.C1 commission
report, Ext.C2 detailed valuation report and the evidence of
AWs.1 and 2, and in the absence of any contra evidence on the
part of the respondent, we find that 45% enhancement is only
just and proper. As far as injurious affection is concerned, only a
LAA NO.823/04 2
nominal enhancement to the tune of Rs.5,000/- is given based on
evidence, in the light of the report of the unchallenged report of
the Advocate Commissioner. Thus, there is no merit in the
appeal. It is accordingly dismissed.
I.A.No.3891/04 : Dismissed.
KURIAN JOSEPH, JUDGE.
HARUN-UL-RASHID, JUDGE.
tgs
KURIAN JOSEPH &
HARUN-UL-RASHID, JJ
———————————————-
L.A.A. NO.823 OF 2004
———————————————-
J U D G M E N T
Dated 7th February, 2008.