High Court Kerala High Court

Kerala State Warehousing … vs State Of Kerala on 17 July, 2009

Kerala High Court
Kerala State Warehousing … vs State Of Kerala on 17 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18392 of 2008(M)


1. KERALA STATE WAREHOUSING CORPORATION,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY ITS
                       ...       Respondent

2. THE DISTRICT COLLECTOR,

3. THANKAMMA HORMESE THARAKAN,

4. P.K.GEORGE THARAKAN,

5. MRS.PENNAMMA ABRAHAM THARAKAN,

6. P.A.THOMAS THARAKAN,

7. P.A.GEORGE THARAKAN,

8. P.A.ANTONY THARAKAN, S/O.DO. DO.

9. EBBY ABRAHAM, S/O.P.A.ABRAHAM THARAKAN

10. P.H.GEORGE THARAKAN, PARAYIL BHAVAN,

11. P.H.MATHEW THARAKAN,

12. P.H.PAUL THARAKAN, OF DO. DO.

13. MRS.MARIAMMA XAVIER OF DO. DO.

14. MRS.ROSSAMMA CHERIAN OF DO. DO.

15. MRS.MARIYAMMA ABRAHAM THARAKAN OF DO.

16. HORMISE ABRAHAM THARAKAN OF DO. DO.

17. MOLLY PRATHAP THARAKAN,

18. ROSY THOMAS, OF DO. DO.

19. P.ABRAHAM THARAKAN OF DO. DO.

20. RANI JOSE OF DO. DO.

21. ANNAMMA HORMISE THARAKAN, DO. DO.

22. MEEMY R.THOMAS OF DO. DO.

23. P.H.HORMISE THARAKAN OF DO. DO.

24. ANNU HORMISE, DO. DO.

25. P.G.THOMAS THARAKAN,

26. P.G.JOHN THARAKAN, S/O.DO. DO.

27. GEETHAN GEORGE,

28. GEENA GEORGE OF DO. DO.

29. ABRAHAM GEORGE THARAKAN,

30. JOHN GEORGE THARAKAN OF DO. DO.

                For Petitioner  :SRI.MAJNU KOMATH, SC, K.S.W.C.

                For Respondent  :DR.V.N.SANKARJEE

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :17/07/2009

 O R D E R
           THOTTATHIL B.RADHAKRISHNAN, J.
                  -------------------------------------------
                   W.P(C).No.18392 OF 2008
                  -------------------------------------------
              Dated this the 17th day of July, 2009


                              JUDGMENT

“C.R.”

1.An extent of 0.2820 Hectares (around 70 cents) of land in

Cherthala North Village in Cherthala Taluk of Alappuzha

District was declared by the Board of Revenue as needed for a

public purpose, to wit, the construction of a go-down for the

writ petitioner, the Kerala State Warehousing Corporation.

The notification under Section 3(1) of the Kerala Land

Acquisition Act, 1961, hereinafter referred to as the “Kerala

Act”, was published on 12.6.1982 as evidenced by Ext.P1

award dated 27.5.1985, passed under Section 11 of the Kerala

Act. On reference, the Court passed Ext.P4 award on LAR

No.10/87 on 20.1.1992 on the question of apportionment and

on the claim for enhancement of compensation. On appeal by

the claimants, this Court further enhanced the compensation

as per Ext.P5 decree dated 16.12.2002, of which, Ext.R16 (a) is

the judgment. The proceedings for execution commenced in

2005.

WPC.18392/08

Page numbers

2. This writ petition is filed on 18.6.2008 on the ground that on

27.5.2008, the petitioner was intimated from the Collector,

Alappuzha that it has to deposit an amount of Rs.15 lakhs

towards enhanced compensation. Pleading that apart from

Ext.P2 calling for deposit of the amount covered by the award

of the Collector, it had no notice or information of the

proceedings before the reference Court or of the appeal before

this Court and claiming that it was a necessary party to those

proceedings, but was not given the opportunity of being heard,

the petitioner challenges the award passed by the reference

Court and seeks a declaration that is a “person interested” in

terms of Section 20 of the Land Acquisition Act, meaning

thereby, the Land Acquisition Act, 1994 (as amended by Act 68

of 1984), hereinafter, the “LA Act”. It also seeks a declaration

that the award of the reference Court, having been issued

without hearing, is not sustainable.

3. The contesting respondents, through counter affidavit,

contend, among other things, the admitted receipt of Ext.P2

WPC.18392/08

Page numbers

and the fact that the petitioner even deposited amounts

pursuant to that communication reveals that it had knowledge

of LAR 10/87; that the matter was contested by the State, also

by placing on record, documents B1 to B3 and the evidence of

DW1 and that the reference Court relied on documentary

evidence A1 to A4 and the depositions of PWs.1 to 5 to render

the award by it. It is also contended that the State of Kerala

was a party to the reference and the petitioner corporation is

owned by the State of Kerala. It is further pleaded that the

petitioner was not made party to the LA appeal before this

Court because it was not a party to the proceedings in the

reference Court. It is contended that the judgment of the

reference Court, which alone is sought to be quashed, has

merged in the appellate decree passed by this Court, which is

not under challenge. It is also contended that the award is

passed on merit after meticulously considering all facts and

law in force and does not call for interference. It is also

pleaded that the petitioner’s effort is, virtually, to have a writ

issued against Ext.P5 decree passed by the Division Bench of

WPC.18392/08

Page numbers

this Court.

4. Adv. Sri. Majnu Komath, on behalf of the petitioner, argued

that under Section 20 of the LA Act, the Court is duty bound to

serve notice on all parties interested in the objection, thereby

meaning, interested in the objection to the compensation fixed

by the Collector and hence, since the acquisition of land was

for the purpose of the petitioner, obliging it to pay the

compensation, it is a person interested in the determination of

the objections to the land value fixed by the Collector. It is

accordingly argued that the reference Court having passed the

award without issuing such notice to the petitioner, the said

decision is liable to be struck down. Reliance is placed on the

decision of the Division Bench of this Court in Steel Authority

of India Ltd. v. State of Kerala [1995(2) KLT 683],

hereinafter – SAIL – wherein, this Court held that a

corporation owned or controlled by the State is a person

interested for the purpose of Section 3(b) of the LA Act in

relation to an acquisition made for its purpose and would

WPC.18392/08

Page numbers

hence be entitled to notice under Section 20 of that Act. The

said precedent was also relied on to argue that such a person

interested, who is aggrieved by the award passed without

notice to it, is entitled to invoke the extra ordinary jurisdiction

of the High Court under Article 226 of the Constitution.

Reliance was also placed on U.P.Awas Evam Vikas Parishad

v. Gyan Devi [(1995) 2 SCC 326], hereinafter – Gyan Devi,

laying down that a local authority, which is aggrieved by the

deprivation of opportunity under Section 50(2) of the LA Act,

would be entitled to invoke the writ jurisdiction under Article

226 of the Constitution. Agra Development Authority v.

Special land Acquisition Officer [(2001)2 SCC 646] was

relied on to state that where land was acquired at the cost of a

local development authority, it would be mandatory for the

acquisition authority to issue notice to such local authority and

to give it an opportunity to adduce evidence for the purpose of

determining the compensation amounts. The said decision was

also quoted to state that even if the local authority, as the

interested person, had participated in meetings of Government

WPC.18392/08

Page numbers

and Collector, that would not be sufficient compliance of

Section 50. Learned counsel further referred to an unreported

decision of this Court rendered on 18.5.2005 in W.P(C).

8652/05, wherein, following the aforesaid decisions, the award

passed by the reference Court was set aside on ground that

the requisitioning authority, for whose purpose the land was

being acquired, was not heard by the reference Court.

5. Per contra, Adv. Dr.V.N.Sankerjee argued on behalf of the

contesting respondents that Ext.P2 communication issued by

the Revenue Divisional Officer to the Managing Director of the

petitioner corporation refers to LA.R.10/87 of the Sub Court,

Cherthala and therefore, the petitioner cannot feign ignorance

of the pendency of that reference. He pointed out that

communication referred only to Section 32 of the Kerala Act

which dealt with only apportionment and not a reference on

the question of enhancement, a public authority cannot

justifiably turn round at this distant point of time to contend

that they were ignorant that LAR 10/87 referred to in Ext.P2

WPC.18392/08

Page numbers

included a reference on the question of the quantum of

compensation. It was further argued that in Gyan Devi, the

five Judge Bench of the Apex Court had categorically stated

that matters which stand finally concluded will, however, not

be re-opened applying the law laid in that decision. He,

accordingly, contended that the said judgment having been

issued by the Apex Court only on 20.10.1994, that could not be

a ground for interfering with Ext.P4 award issued by the

reference Court, much earlier, on 20.1.1992. Learned counsel

further pointed out that barring a superfluous statement in

ground B of the writ petition that “if without affording an

opportunity to the person who has to bear the acquisition cost,

land value is increased by leaps and bounds, then necessarily

it would be in violation of the principles of natural justice”

there is really no plea, on facts, in the writ petition,

demonstrating that the land value fixed by the reference

Court or by this Court in appeal is contrary to facts and

evidence, to treat it as an unjust decision calling for the

interference of this Court under Article 226 of the

WPC.18392/08

Page numbers

Constitution.

6. The expression “person interested” includes all persons

claiming an interest in the compensation to be paid on account

of the acquisition. This inclusive definition in Section 3(b) was

held by this Court in SAIL to be one which should get a wide

and literal construction. That judgment was rendered after

noticing Gyan Devi. Section 20 of the LA Act, read with that

definition, has made it obligatory on the Court to which a

reference is made in terms of Sections 18 and 19 of that Act, to

cause notice to all persons interested in the objection. Section

50(2) of the LA Act provides that in any proceedings held

before a Collector or Court in cases where the provisions of

that Act are put in force for the purpose of acquiring land at

the cost of any fund controlled or managed by a local authority

or any company, the local authority or company concerned

may appear and adduce evidence for the purpose of

determining the amount of compensation. That right carries

with it the right to be given adequate notice by the Collector

WPC.18392/08

Page numbers

as well as the reference Court as to the date on which the

matter of determination of compensation will be taken up. In

the event of denial of that right conferred under Section 50(2)

on account of failure to serve notice, the jurisdiction under

Article 226 of the Constitution can be invoked. Such

jurisdiction can be invoked even in cases where grounds for

judicial review exist even when notice was served on the local

authority. In terms of these findings, it was laid down in Gyan

Devi, that the local authority or company is a proper party in

the proceedings before the reference Court and is entitled to

be impleaded as a party in those proceedings wherein it can

defend the determination of the amount of compensation by

the Collector and oppose the enhancement of the said amount

and also adduce evidence in that regard. In the event of

enhancement of the compensation by the reference Court, if

the Government does not file an appeal, the local authority can

file an appeal against the award of the reference Court after

obtaining leave of the High Court. It was further laid down

that in an appeal by the person having interest in the land

WPC.18392/08

Page numbers

seeking enhancement of the amount of compensation awarded

by the reference Court, the local authority/company should be

impleaded as a party and it would be entitled to be served

notice on that appeal. In that judgment delivered on

20.10.1994, it was further ordered that the matters which

stand finally concluded will, however, not be re-opened.

7. Gyan Devi lays down that the local authority/company is a

proper party to the reference proceedings and also the

proceedings before the Collector. It is entitled to file an

appeal in cases where the State Government does not file

appeal. It is a proper party to appeals filed by claimants for

enhancement of compensation. Holding that the company for

which the acquisition is made is a proper party and a person

interested, for the purpose of being heard in relation to a

reference and appeal thereon, the SAIL and Gyan Devi lay

down that a local authority or company would be entitled to

invoke the jurisdiction of the High Court under Article 226 of

the Constitution to seek judicial review. Yet, when the matter

WPC.18392/08

Page numbers

falls for consideration as to whether the award ought to be set

aside under Article 226 or 227, on grounds referable to the

propositions of law noticed above, it is not as if this Court

should inevitably set aside the award of the reference Court, in

exercise of its visitorial jurisdiction, merely on the ground of

failure of that Court to hear the local authority/company at

whose cost, the acquisition was made. Be it a writ of

certiorari or the exercise of supervisory jurisdiction, none is

available to correct, unless a grave injustice or gross failure of

justice has occasioned by an error which is manifest and

apparent on the face of the proceedings, including one issued

in utter disregard with the provisions of law. The power to

issue such orders in the nature of writ of certiorari or in

exercise of the supervisory jurisdiction is to be exercised

sparingly and only in appropriate cases where the judicial

conscience of the High Court dictates it to act, lest a gross

failure of justice or grave injustice should occasion. See Surya

Devi Rai v. Ram Chander Rai [(2003) 6 SCC 675].

WPC.18392/08

Page numbers

8. Gyan Devi was decided on 20.10.1994, categorically stating

that matters which stand finally concluded will, however, not

be re-opened applying the law laid in that decision. In the

case in hand, the award of the Land Acquisition Officer and

that by the reference Court were made before the aforesaid

judgment, Ext.P4 LAR award being on 20.1.1992 continuing to

recall that Gyan Devi was rendered directing that matters

which stand finally concluded will, however, not be re-opened

applying the law laid in that decision, it needs to be noticed

that the claimants’ appeal to this Court against the award of

the reference Court was filed in 1993, that is before Gyan

Devi was decided on 20.10.1994, though Ext.P5 appellate

award by this Court in the Land Acquisition Appeal was on

16.12.2002, long after Gyan Devi.

9.There is one more aspect that gains attention in the

consideration of the question as to whether exercise of the

visitorial jurisdiction under Article 226 or 227 is necessary in

the case in hand. The acquisition was following a notification

WPC.18392/08

Page numbers

under Section 4(1) of the Kerala Act, issued on 12.6.1982

while the LA Act became applicable to the State of Kerala only

with effect from 24.9.1984 by virtue of the Land Acquisition

(Amendment) Act, 1984. The Kerala Act, though contains the

inclusive definition for the term “person interested” in Section

2(2) thereof, which though not in pari materia with Section 3

(b) of the LA Act but may be even wider; there is no provision

in the Kerala Act similar to Section 50 of the LA Act which

obliges notice and hearing of the requisitioning authority. Part

VII of the Kerala Act deals with acquisition of land for

companies. Section 44 provides an agreement to be entered

into between the Government and the company, which, among

other things, obliges the company to agree for the payment to

the Government of the cost of the acquisition. These

provisions tend to indicate that statutorily, under the Kerala

Act, the company for which acquisition is made may not have

any expressly spelt out right to notice and participation before

the reference court or to appeal against the award of the

reference court. Bearing in mind that the decision in SAIL

WPC.18392/08

Page numbers

and Gyan Devi are fundamentally footed on the judicial urge

to ensure that real justice has to be done between the person

whose land is being acquired and the person at whose cost it is

acquired, I would immediately recall Section 59 of the Kerala

Act, which provides that save in so far as they may be

inconsistent with anything contained in the Kerala Act, the

provisions of the Code of Civil Procedure shall apply to all

proceedings before the Court under the Kerala Act. This

would take me to Section 99 of the CPC, which provides that

no decree shall be reversed or substantially varied, nor shall

any case be remanded, in appeal on account of any misjoinder

or non-joinder of parties or causes of action or any error,

defect or irregularity in any proceedings in the suit, not

affecting the merits of the case or the jurisdiction of the Court.

Following the amendment of 1976, that Section carries a

proviso that nothing therein shall apply to non-joinder of a

necessary party. The nature of the findings and directions in

Gyan Devi essentially give the company/authority for which

the acquisition is made, only the status of a proper party. I say

WPC.18392/08

Page numbers

this not only because the term “proper party” is used in that

judgment but also because Their Lordships thought it fit to

hold that such company/authority the right to appeal to the

High Court against the award of the reference court, only with

leave of the High Court. These statutory situations and what

emerges from the noted precedents would show that in the

case in hand, even if I proceed to consider the contentions in

this writ petition at par with grounds available for a statutory

first appeal under the LA Act or under the CPC, there is

nothing to be interfered with, as can be seen from the

discussions herein below.

10.As noticed, the total extent of land acquired is 28.02 Acres

(about 70 cents) in Cherthala North Village. Ext.P4 shows that

the reference Court considered the objections of the State

Government contending that the compensation fixed by the

Land Acquisition Officer is fair and adequate. The reference

Court took into consideration the evidence of one of the

claimants, PW1, on behalf of the claimants, who spoke about

WPC.18392/08

Page numbers

the different land marks and the importance of the locality. It

noticed that the witness cited by the State had admitted that

the acquired property is situated on the northern side of the

iron bridge and the National Highway is at a distance of 100

meters from the acquired property and that there is a tarred

road on the eastern side of the acquired property and

Alappuzha-Cherthala Canal is on the eastern side and the road

on the eastern side leads to the National Highway, from there

it leads to the private bus stand. He had also admitted that

the National Highway is situated on the southern side of the

entire property of which, the acquired property forms part and

there are institutions such as Regional office and branch office

of Dhanalakshmi Bank, situated on the southern side of the

acquired property and important business concerns are

situated on the western side of the road and on the eastern

side there is a taxi stand and other shops and through the

Cherthala canal, water transportation facilities are available.

Such evidence of DW1 was taken along with documents

reflecting the land value of different other sites in the locality.

WPC.18392/08

Page numbers

The purchasers or vendors under those documents were also

examined. DW3 Commissioner who prepared Ext.A11 report

in a civil case in relation to one of the properties covered by

Ext.B1 sale deed was to the effect that the transaction relied

on by the Land Acquisition Officer to fix the compensation

related to a property lying away from the acquired land and

lay nearly 2 feet lower than the road level. On the basis of

these materials, the reference Court enhanced the

compensation.

11.The Division Bench of this Court further enhanced the

compensation after adverting to the material documents and

holding that the valuation reflected by Ext. A11 document

cannot be discarded having regard to the fact that the said

transaction was before the notification and therefore, the

amounts ought to be fixed at Rs.10,000/- per Are. The State

was heard by this Court in that appeal.

WPC.18392/08

Page numbers

12. Having noticed that the aforesaid findings have been

rendered by the reference Court and by this Court in appeal,

after adverting to and considering the materials and after

having heard the learned counsel on behalf of the State

Government also, it needs to be immediately noticed that even

in the writ petition, the petitioner corporation does not state

that the land value fixed by the reference Court or by this

Court is unjust and unreasonable or is exorbitant in reality. As

noticed earlier, on scanning the pleadings, all that I find is a

statement in ground B that, “if without affording an

opportunity to the person who has to bear the acquisition cost,

land value is increased by leaps and bounds, then necessarily

it would be in violation of the principles of natural justice”.

Even before me, it was not pointed out, on any count, that the

land value as determined is unreasonable.

13.Its learned counsel candidly stated that the real heart burn for

the petitioner corporation is the fact that the statutory add-ons

such as solatium and interest would have mounted by this

WPC.18392/08

Page numbers

time. But, such statutory entitlements cannot be prevented

since they are part of the legislative conferment on the

claimants under the LA Act, on which the gaze of Article 300

A, read with the equality principle enshrined in Article 14 of

the Constitution continuously falls. That cannot be deprived

by judicial order. In support of this are the decisions of the

Apex Court in Sunder vs. Union of India (2001) 7 SCC 211

and Patel Joitaram kalidas vs. Spl. Land Acquisition

Officer (2007) 2 SCC 341.

14.For the aforesaid reasons, this Court does not find it

necessary to extend its visitorial jurisdiction to set aside the

impugned award.

In the result, this writ petition fails and the same is

accordingly dismissed. No costs.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

kkb.17/7.