High Court Kerala High Court

Kunju Pillai vs The State Of Kerala on 11 January, 2011

Kerala High Court
Kunju Pillai vs The State Of Kerala on 11 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 51 of 2010()



1. KUNJU PILLAI
                      ...  Petitioner

                        Vs

1. THE STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.C.RAJENDRAN

                For Respondent  :SMT LATHA T THANKAPPAN, SR GOVT PLEADER

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice N.K.BALAKRISHNAN

 Dated :11/01/2011

 O R D E R
        PIUS C.KURIAKOSE & N.K.BALAKRISHNAN, JJ.
                     ------------------------
                     L.A.A.No. 51 OF 2010
                     ------------------------

           Dated this the 11th day of January, 2011

                           JUDGMENT

Pius C.Kuriakose, J.

The claimant is the appellant. His property in

Sakthikulangara Village situated within the limits of the Kollam

Municipal Corporation was acquired for the formation of NH-47

Kollam Bye pass. The relevant Section 4(1) notification was

published on 30/11/1995. The Land Acquisition Officer awarded

land value at the rate of Rs.60,882/- per Are. Before the

Reference Court, he produced documents Exts.A1 to A5. Ext.A5

was a report submitted by the commissioner at his instance in a

suit which the appellant had instituted earlier. Oral evidence on

the claimant’s side consisted of his own oral evidence as AW1.

On the side of the Government there was absolutely no counter

evidence. The court below would find that the sale documents

produced by the claimants were not sufficient to justify the

enhancement in land value. However, relying on Ext.A5 report,

the court below noticed that the property was situated in an very

important area and was enjoying various commercial

LAA.No.51/2010 2

potentialities. In that view of the matter, the court below would

do guess work and refix the land value at Rs.1,00,455/- per Are.

2. In this appeal various grounds have been raised

assailing the judgment of the Reference Court and

Sri.C.Rajendran, learned counsel for the appellant addressed

arguments on the basis of those grounds. All the arguments of

Mr.Rajendran were refuted by Sri.V.T.K.Mohanan, learned

senior Government Pleader.

3. Having anxiously considered the rival arguments and

having scanned the impugned judgment, we feel that the learned

Subordinate Judge was a little miserly while fixing the market

value. On a better guess based on the available materials, the

market value can, according to us, be refixed at Rs.1,,02,500/-

per Are. Accordingly, we refix the market value of the property

under acquisition at Rs.1,02,500/- per Are.

The appeal will stand allowed to the above extent. The

appellant/claimant will be entitled for all statutory benefits

admissible under Section 23(2), 23(1A) and Section 28 of the Act

on the total enhanced compensation to which she becomes

eligible by virtue of this judgment. The parties are directed to

LAA.No.51/2010 3

suffer their respective costs.

While drafting the decree, the Registry will have due

regard to the conditions imposed by this court in its order dated

3/2/2010 in C.M.Appln. No.81/2010

PIUS C.KURIAKOSE,JUDGE

N.K.BALAKRISHNAN, JUDGE
dpk