High Court Kerala High Court

Leela vs State Of Kerala on 22 July, 2010

Kerala High Court
Leela vs State Of Kerala on 22 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1578 of 2007(D)


1. LEELA, D/O.LATE MEENAKSHI AMMA,
                      ...  Petitioner
2. SUBHADRA, D/O.LATE MEENAKSHI AMMA,
3. SASIDHARAN, S/O.LATE MEENAKSHI AMMA,
4. MURALEEDHARAN,
5. PREMACHANDRAN, S/O.LATE MEENAKSHI AMMA,

                        Vs



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

2. THE MANAGING DIRECTOR,

                For Petitioner  :SRI.K.S.BABU

                For Respondent  :SRI.E.K.NANDAKUMAR

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :22/07/2010

 O R D E R
         PIUS C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
                     ------------------------
                    L.A.A.No. 1578 OF 2007
                     ------------------------

              Dated this the 22nd day of July, 2010


                           JUDGMENT

Pius C.Kuriakose, J.

The claimants are in appeal. Their properties in Puthencruz

village were acquired pursuant to Section 4(1) notification

published on 4.11.2000 for the purposes of Cochin Refineries

Ltd. Properties were included in category 4 i.e. inferior dry lands

and the LAO awarded value at the rate of Rs.29,000/- per Are.

The claimants relied on various documents. The learned

Subordinate Judge did not rely on the documents produced by

the claimants. Ultimately taking a cue from Ext.A3, which was

reference file pertaining to some other case, the learned

Subordinate Judge enhanced the market value of the property

by 11.72% and refixed at Rs.32,400/-.

2.Having considered the grounds raised and the

submissions addressed before us by Sri.K.S.Babu, learned

counsel for the appellants, and also by Smt.Thusara James,

LAA.No.1578/2007 2

learned counsel for the requisitioning authority and having kept

in mind the relevant materials and binding judicial precedents

governing the issue, we are of the view that the learned

Subordinate Judge was a little miserly when it came to fixing the

market value. We are informed that Ext.A4 judgment was

carried in appeal by the claimants and this Court enhanced the

rate granted by the Reference Court. We are of the view that

on a better assessment based on all relevant materials, the

market value of the land under acquisition can be refixed at Rs.

40,000/- per Are. As pointed out by Smt.Thusara, the properties

under acquisition was a large plot extending to 42 Ares. In view

of the largeness of the plot, we are of the view that, in view of

the judgment of the Supreme Court in Atma Singh (dead)

through LRs and others v. State of Haryana and another (2008 )2

SCC 568) we make a cut of 5% and fix the market value of the

land under acquisition at Rs.38,000/- per Are.

The appeal is allowed to the above extent. The

appellants/claimants 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 they become

LAA.No.1578/2007 3

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

suffer their respective costs.

PIUS C.KURIAKOSE,JUDGE

C.K.ABDUL REHIM , JUDGE
dpk