High Court Kerala High Court

K.P.Narayanan vs State Of Kerala on 19 June, 2008

Kerala High Court
K.P.Narayanan vs State Of Kerala on 19 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 4128 of 2000(N)



1. K.P.NARAYANAN
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.C.VALSALAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :19/06/2008

 O R D E R
                         PIUS C. KURIAKOSE,J.
                - - - - - - - - - - - - - - - - - - - - - - - - -
                           O.P.No.4128 of 2000
                - - - - - - - - - - - - - - - - - - - - - - - - -
                          Dated: 19th June, 2008

                                 JUDGMENT

The grievance of the petitioner is that even though he filed

Ext.P1 application for reference under Section 18 of the Land

Acquisition Act within the statutory period, the respondent-land

acquisition officer rejected the application passing Ext.P2 order and

the main prayer in the Original Petition is that Ext.P2 order be

quashed. There is also a prayer to direct the respondent to refer

Ext.P1 to the competent civil court. The O.P. was allowed on

13.12.2000 by a learned Single Judge of this court taking the view

that there was no case of the respondent that the petitioner was

present when the award was made or that the petitioner had received

notice under Section 12(2) and has failed to make the application

within the statutory period of six weeks from the date of receipt of

notice. Later producing Annexure I, a review of the judgment was

sought for and I allowed the Review Petition. I allowed the R.P.

mainly on noticing a document which has been produced along with

the R.P. as Annexure I which prima facie indicated that the petitioner

had been served with notice under Section 12(2).

2. I have heard Mr.C.Vathsalan, learned counsel for the

O.P.No.4128/00 – 2 –

petitioner and Mr.Shyson P.Manguzha, learned Government Pleader.

3. Learned counsel for the petitioner submitted with reference

to Annexure I which is a copy of notice under Section 12(2) allegedly

served on the petitioner that Annexure I cannot be construed as an

award notice in respect of whole of the acquired property of the

petitioner. Learned counsel submitted that the properties acquired

from the petitioner were comprised in R.S.Nos.71/10 and 75/7.

Annexure I does not mention anything about the acquired properties

in R.S.No.75/7. Counsel would further argued that there are apparent

corrections on the date put by the notice server on Annexure I. The

original date of 20.4.1999 was subsequently corrected as 20.1.1999.

If the date of service is taken as 20.4.1999, Ext.P1 will be within the

period of limitation. Learned counsel submitted that second signature

seen on Annexure I is not the signature of the notice server but the

signature of the Village Officer who had nothing to do with the actual

service of notice.

4. Learned Government Pleader would submit that neither the

statute nor the relevant rule, i.e., Rule 13 of the Land Acquisition

(Kerala) Rules insists that the award notice under Section 12(2) shall

contain details of all the survey numbers relating to the acquired

O.P.No.4128/00 – 3 –

property. What the law requires is only that the party should be given

notice regarding the compensation determined so that if he so wants,

he can file objection and seek a reference. The Government Pleader

further submitted that the allegation that the village man who was

deputed to surrender Annexure I on the petitioner has made

corrections in the date are wrong. The village man does not stand to

gain anything by making such corrections. The village man is

expected to submit his report before the Village Officer and the

Village Officer’s counter signature will reveal that the report was

submitted by the village man on 21.1.1999.

5. I have considered the rival submissions. It will be

immediately stated that I am not impressed by the submission of the

learned counsel for the petitioner that the notice server, the village

man has made corrections on Annexure I resulting in the reference

application Ext.P1 becoming liable to be rejected on the ground of

limitation. The counter signature put by the Village Officer will show

that the report of service was submitted before the Village Officer

prior to 21.1.1999 which means that service was made prior to

21.1.1999. Coming to the grievance that Annexure I does not

mention the survey numbers of the acquired property, the learned

O.P.No.4128/00 – 4 –

counsel for the petitioner fairly conceded before me that out of the

total extent of 0.0060 hectares, the lion’s share, i.e.,0.0058 hectares

was in Survey No.71/10 and only a very small fraction extending

0.0002 hectares was comprised in the other survey number. Section

12(2) only mandates that the Collector shall give immediate notice of

his award to the awardees and the persons interested. The relevant

rule is rule 13 of the Land Acquisition (Kerala) Rules and the same

reads as follows:

“13. Notice of award and payment – (1) Immediately, after the

award is made, the Land Acquisition Officer shall issue a notice of

award in Form No.10(b). The said notice shall be served on the

awardees as well as other persons interested in the land in the

manner prescribed in Section 45.

(2) In case the awardees or their authorised agents fail to appear and

accept the award or fail to apply for a reference to Court under

Section 18, the amount due shall be paid into the treasury as

Revenue Deposit payable to the persons to whom it is respectively

due and vouched for in Form E. A notice intimating the deposit of the

amount into the Treasury shall also be served on all the awardees

and interested persons in Form No.11.

O.P.No.4128/00 – 5 –

(3) As soon as the payment or deposit of the award is completed, a

subsidiary statement in Form ‘B’ showing the acceptance of award

shall be sent to the Accountant General in duplicate.

(4) Where an award has been made by a Court under Section 25, a

second award statement shall be prepared in Form ‘C’ by the Land

Acquisition Officer and a copy thereof sent to the Accountant General

in duplicate.

(5) The Accountant General will forward one copy each of the

completed A, B and C statements to the Board of Revenue which will

be filed there and retained permanently.”

Thus what the rule insists is that the Land Acquisition Officer shall

give award notice in Form No.10(b) and that the notice shall be

served on the awardees as well as the persons interested in the

manner prescribed in Section 45. Service of notice through process

servers deputed in that regard is one of the manners mentioned in

Section 45. Form No.10(b) consists of four columns and the first

column is for mentioning survey number and sub division number. In

Annexure I also the first column has been filled up but the survey

number mentioned is only 71/10 and survey No.75/7 is not

mentioned at all. Thus, I am in agreement with the counsel for the

O.P.No.4128/00 – 6 –

petitioner when he submits that Annexure I is defective to the extent

of not mentioning both the survey numbers. But at the same time, I

am of the view that this defect will not vitiate Annexure I in as much

as the petitioner cannot have a legitimate grievance that he has not

been served with award award notice. The legislative objective

underlying Section 12(2) and the Rule 13 is only that the awardee

should be informed readily about the compensation determined so

that if he is having any objections, he can seek a reference to the

court for determination of the correct compensation which according

to him is entitled. It was not disputed before me by the learned

counsel that the compensation amount of Rs.1,56,193/- mentioned in

Annexure I is the total amount that was awarded for the properties in

both the survey numbers. That being the position, I am inclined to

accept the Government’s stand that the petitioner had notice of the

award and having not sought for a reference within the statutory

period of six weeks, the Land Acquisition Officer was correct in

rejecting Ext.P1 and passing Ext.P2.

6. I am informed that the case pertains to acquisition of land for

the purpose of doubling of railway lines. I am sure that other cases

covered by the very same Section 4(1) notification would have

O.P.No.4128/00 – 7 –

reached the reference court. Neither Ext.P2 nor this judgment

confirming Ext.P2 will stand in the way of the petitioner applying for

redetermination under Section 28A on the basis of a relevant court

judgment. Subjection to the above observation, the Original Petition

is dismissed.

srd                                PIUS C.KURIAKOSE, JUDGE