High Court Kerala High Court

M.Sivanandan vs Special Tahsildar (La) on 13 December, 2007

Kerala High Court
M.Sivanandan vs Special Tahsildar (La) on 13 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA App No. 430 of 2004()


1. M.SIVANANDAN, PUTHUKKATTU CHANIYIL,
                      ...  Petitioner

                        Vs



1. SPECIAL TAHSILDAR (LA),
                       ...       Respondent

2. MANAGING DIRECTOR,

                For Petitioner  :SRI.G.D.PANICKER

                For Respondent  :GOVERNMENT PLEADER

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

 Dated :13/12/2007

 O R D E R
          KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
              ----------------------------------------------
                      L.A.A.No.430 of 2004
              ----------------------------------------------
                  Dated 13th December, 2007.

                          J U D G M E N T

Kurian Joseph, J.

This appeal is directed against the judgment and

decree in LAR 86/02 on the file of the Sub Court, Cherthala. The

acquisition is for the purpose of Industrial Growth Centre at

Pallippuram Village, Cherthala Taluk. An extent of 12.55 Ares of

land belonging to the appellant was acquired by fixing the land

value at the rate of Rs.988/- per Are. The reference court

answered the reference holding that the value fixed by the Land

Acquisition Officer is just and fair since the claimant did not have

any other evidence. Learned counsel for the appellant submits

that for the similarly situated adjacent land covered by LAR

54/01, the reference court has granted land value at the rate of

Rs.2,471/- per Are. We are not clear as to whether the properties

are comparable and similarly situated; that is a matter to be

looked into by the reference court. In the interests of justice, we

are of the view that an opportunity should be given to the

appellant to produce the judgment before the reference court.

Accordingly, we set aside the judgment and decree under appeal

LAA NO. 430/04 2

with liberty to the appellant to canvass the land value in the

reference referred to above, in case his property is also similar

and similarly situated. The parties shall appear before the

reference court on 14.1.2008 and thereafter, the reference shall

be answered, within another four months.

KURIAN JOSEPH, JUDGE.

HARUN-UL-RASHID, JUDGE.

tgs