High Court Kerala High Court

K.C.Lakshmi Amma vs Special Tahsildar on 18 March, 2009

Kerala High Court
K.C.Lakshmi Amma vs Special Tahsildar on 18 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 636 of 2006(D)


1. K.C.LAKSHMI AMMA, W/O. LATE NARAYANAN
                      ...  Petitioner
2. K.C.VANAJA, AGED 53 YEARS,
3. K.C.ANANDAVALLI, AGED 45 YEARS,
4. K.V.RAVEENDRAN, AGED 40 YEARS,
5. K.C.VIMALAKUMARI, AGED 38 YEARS,
6. K.C.KOMALAVALLI, AGED 36,D/O. LATE

                        Vs



1. SPECIAL TAHSILDAR, LA, (NH),
                       ...       Respondent

2. THE GENERAL MANAGER,

                For Petitioner  :SRI.P.M.PAREETH

                For Respondent  :SRI.MATHEWS K.PHILIP,SC, BSNL

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :18/03/2009

 O R D E R
                PIUS.C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
                      ------------------------
                 L.A.A.Nos.586 & 636 of 2006
                      ------------------------

             Dated this the 18th day of March, 2009

                           JUDGMENT

Pius C.Kuriakose, J.

Heard Sri.P.M.Pareeth, learned counsel for the petitioners

in L.A.A.636/2006, Sri.Mathews K.Philip, learned counsel for the

petitioner in L.A.A.586/2006 and Sri.P.K.Babu, the learned

Government Pleader for the respondents.

2. L.A.A. No.636/2006 is filed by the claimant and L.A.A

No.586/2006 is filed by the BSNL, the requisitioning authority.

The acquisition was in Munderi Village in Kannur District and the

purpose of the acquisition was the construction of telephone

exchange for BSNL. The relevant Section 4(1) notification was

published on 14/9/2000. The awarding officer granted land

value at the rate of Rs.4,042/- per cent. The evidence before the

reference court consisted mainly of Ext.A2 document dated

11/12/1996, the oral testimony of AW1 to AW4 on the side of

the claimants, Ext.X1 commission report, Ext.X1(a) plan

submitted by the commissioner and RW-1 an officer attached to

L.A.A..No.586/2006 & another 2

the Land Acquisition Authority. Ext.A2 revealed land value of

Rs.29,000/- per cent. Apart from the claim for land value, the

claimants had a claim for compensation towards injurious

affection of their reminder properties. The report of the

commissioner, to a certain extent, supported the above claim.

However, the learned Subordinate Judge did not award any

amount towards compensation for injurious affection of the

remainder properties of the claimants. The learned Sub Judge

did not rely on Ext.A2 document. On the contrary, what the

learned Judge did was to notice the value revealed in Ext.A2, the

commissioner’s report recommending for award of compensation

towards injurious affection and to fix Rs.50000/- per cent as

market value of the property. According to us, approach of the

learned Sub Judge was not proper. The learned Judge ought to

have fixed the market value of the property and thereafter fixed

the percentage of diminution affected of the remainder

properties of the claimants and quantify the amount to be

awarded towards diminution of the land value separately and

award separate amounts on that count.

3. We are informed that the total compensation payable

L.A.A..No.586/2006 & another 3

under the impugned decree has now been paid to the claimants.

We are of the view that the matter is liable to be remanded to

the reference court, so that the reference court can refix the

market value of the acquired property, the percentage of

diminution suffered by the remainder properties of the

claimants and then quantify the total amount to be paid to the

claimant towards injurious affection of the remainder properties.

4. The result is that, the impugned judgment and decree

are set aside. The L.A.R. is remitted to the reference court.

The reference court will afford an opportunity to both sides to

adduce whatever further evidence they want to regarding the

market value of the property and also regarding the percentage

of diminution sustained by the remaining property and will pass

revised judgment in the light of the observation contained herein

above. The revised judgment , as directed above, shall be

delivered by the learned Subordinate Judge within four months of

receiving a copy of this judgment.

5. It is made clear that payment made to the claimants on

the strength of the judgment and decree, which is now set aside,

will be subject to the revised judgment and decree to be passed

L.A.A..No.586/2006 & another 4

by the learned Judge. The parties will appear before the court

below on 21/5/2009 the date on which the court reopens after

summer holidays.

Refund full court fee paid on the appeal memoranda to the

counsel for the appellants in both cases.

PIUS.C.KURIAKOSE,JUDGE

C.K.ABDUL REHIM, JUDGE
dpk