High Court Kerala High Court

Kurian vs State Of Kerala on 18 January, 2008

Kerala High Court
Kurian vs State Of Kerala on 18 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA App No. 676 of 2001(D)



1. KURIAN
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.C.S.AJITH PRAKASH

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :18/01/2008

 O R D E R
               KURIAN JOSEPH & HARUN-UL-RASHID, JJ.

              ----------------------------------------------------------------

                               L.A.A. NO. 676 OF 2001

              ----------------------------------------------------------------


                      Dated this the  18th day of January, 2008


                                      JUDGMENT

Harun-Ul-Rashid, J.

This appeal is directed against the judgment and decree dated

31.1.2001 in L.A.R. No.177 of 1997 on the file of the Principal Sub Court,

N. Parur. The claimant is the appellant.

2. An extent of 13.70 Ares of land belonging to the claimant was

acquired for the construction of NH 17, North Parur. Section 4(1)

notification was published on 22.12.1992. The Land Acquisition Officer

awarded land value at the rate of Rs.22,494/- per Are. The reference court

refixed the land value at the rate of Rs.35,990/- per Are as against a claim

of Rs.50,000/- per cent. The claimant submitted that the acquired land is

lying within Parur Municipality and facing tarred motorable road on both

sides. It is further submitted that the land value awarded by the reference

court is too low. The claimant has a further case that due to the

acquisition, 3.9 cents of land which form part of the acquired land has

become unfit for any purpose and therefore the claimant is entitled to

L.A.A.NO.676/2001 2

compensation for injurious affection. The court below relied on Ext.A2,

certified copy of the judgment in L.A.R. No.150 of 1997. Ext.A2 shows

that 60% enhancement was granted in that case. In the light of Ext.A2, the

reference court refixed the land value at the rate of Rs.35,990/- per Are.

3. Learned counsel appearing for the appellant/claimant submitted

that Ext.A3 sale deed which relates to land similarly situated as the

acquired land was not relied on by the court below though the assignor of

the land covered by Ext.A3 was examined as AW.3 and he had tendered

evidence stating that the acquired land is having more importance than the

land covered by Ext.A3. Counsel also submitted that Ext.A4 sale deed,

though produced before the court, was not even adverted to by the

reference court for the purpose of taking a decision as to what exactly was

fair and just land value. Another contention raised by the claimant is that

Ext.A1 commission report and Ext.A1(a) sketch filed in O.S.No.748 of

1996 on the file of the Munsiff’s Court, North Parur would show that the

value of the compound wall and septic tank after depreciation was assessed

at Rs.35,580/-. The reference court relied on the decision of the Supreme

Court reported in Dr. Gurmakh Ram Madan v. Bhagwan Das, 1988(6)

JTSC 169 and held that Exts.A1 and A1(a) are not admissible in evidence

and, therefore, cannot be relied upon. The certified copies of Exts.A1 and

L.A.A.NO.676/2001 3

A1(a) were not acted upon for the reason that the originals were not

produced. In this connection, it may be noted that the originals of Exts.A1

and A1(a) were produced before the civil court in the said suit. Therefore,

the only possibility was to produce certified copies of the same. The

reason for not producing the originals is self explanatory. Therefore, the

finding of the court below that the claimant is not entitled to enhancement

for the structural value cannot stand.

4. The next contention is regarding the claim for compensation for

injurious affection in respect of the unacquired portion of 3.9 cents. In the

light of the observations made above, the claim for injurious affection also

has to be reconsidered. In the decision reported in Yamuna v. Special

Tahsildar, 2007(3) K.L.T. 581, it was held that under the amended Act,

the claimant is entitled to claim land value before the reference court in

excess of what he had claimed before the Land Acquisition Officer and

that the court is bound to independently investigate the claim based on the

material on record. The claimant also contended before us that he is

entitled to interest on solatium. It has been held by the Supreme Court in

the decision reported in Gurpreet Singh v. Union of India, 2006(8) SCC

457 that the claimant is entitled to claim interest on solatium with effect

from 19.9.2001. For the reasons stated above, we are of the view that the

L.A.A.NO.676/2001 4

matter requires reconsideration by the reference court.

In the result, the appeal is allowed and the case is remitted to the

reference court for denovo consideration. The case shall be decided within

a period of six months from the date of receipt of a copy of this judgment.

The parties are at liberty to adduce additional evidence, if any. The

appellant is entitled to refund of court fee. There will be no order as to

costs.

(KURIAN JOSEPH, JUDGE)

(HARUN-UL-RASHID, JUDGE)

sp/

L.A.A.NO.676/2001 5

KURAIN JOSEPH &

HAURN-UL-RASHID, JJ.

L.A.A. .NO676/2001

JUDGMENT

18th JANUARY, 2008