High Court Kerala High Court

Kuruvanth Gopikrishnan vs Special Tahsildar on 27 August, 2009

Kerala High Court
Kuruvanth Gopikrishnan vs Special Tahsildar on 27 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 685 of 2008()


1. KURUVANTH GOPIKRISHNAN, AGED 67 YEARS,
                      ...  Petitioner

                        Vs



1. SPECIAL TAHSILDAR, LA, RAILWAY, KANNUR.
                       ...       Respondent

2. DEPUTY CHIEF ENGINEER, CONSTRUCTION,

                For Petitioner  :SRI.P.M.PAREETH

                For Respondent  :SRI.R.SATISH KUMAR

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :27/08/2009

 O R D E R
           PIUS C. KURIAKOSE & K. SURENDRA MOHAN, JJ
           -----------------------------------------------------------------------
                             L.A.A.NO. 685 OF 2008
                              --------------------------------
                 Dated this the 27th day of August, 2009.


                                  J U D G M E N T

Pius C.Kuriakose,J

This is an appeal filed by the claimant. The acquisition of land within

the area of Kannur Municipal Town was for the purpose of doubling of

Railway track. The Land Acquisition officer awarded land value at the rate

of Rs.16,000/- per cent, which was enhanced by the reference Court at the

rate of Rs.28,000/-. Appellant produced several documents. Ext.A1 to

A37 were copies of sale documents. Ext.A38 was copy of judgment in

L.A.R.452/2001, which pertains to acquisition of his own property. The

Court below relied on Ext. A38. Under Ext.A38 the Court below re-fixed the

land value at the rate of Rs.28,000/- per cent. The main ground raised in

the appeal is that the court below should have re-fixed the land value at the

rate of Rs.53,641/- per cent.

2. We have heard the submissions of Mr.Mohammed Shameel,

counsel for the appellant and the learned Government Pleader

Mr.V.T.K.Mohanan. Even though Mr.Mohammed Shameel raised various

grounds and produced Ext.A1 to A42, he would ultimately confine his

arguments for re-fixation of the value of the land under acquisition to

2

Rs.35,000/- per cent. In this context he relied on the judgment in L.A.A.No.

12/2005. The above L.A.A is in fact directed against Ext.A38 judgment

relied on.

3. We have gone through the Judgment in LAA 12/2005. We are of

the view that the appellant is entitled to re-fixation of the value of land

under acquisition in terms of the above judgment. Therefore, setting aside

the judgment and decree of the court below we re-fix the value of land

under Acquisition at the rate of Rs.35,000/- per Are. Appeal is allowed. It

is also made clear that the appellant is entitled to all statutory benefits on

the total enhanced compensation to which he is eligible by virtue of the

re-fixation done under this judgment.

PIUS C. KURIAKOSE ,JUDGE.

K. SURENDRAMOHAN, JUDGE.

pm