IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 323 of 2008()
1. MANAGING DIRECTOR,KSIDC REP.BY A.G.M
... Petitioner
Vs
1. THEKKAYIL KARAYI BALAN,
... Respondent
2. STATE OF KERALA REP.BY THE DISTRICT
For Petitioner :SRI.JOBY CYRIAC, SC, KSIDC
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :30/11/2009
O R D E R
M.N. KRISHNAN, J.
= = = = = = = = = = = = = = =
L.A.A. NO. 323 OF 2008
= = = = = = = = = = = = = = =
Dated this the 30th day of November, 2009.
J U D G M E N T
This is an appeal preferred against the award of the
Land Acquisition Court, Thalassery in LAR 376/05. An area of
0.0090 hectares of land comprised in R.S.No.1/4 of
Cheruvancherry Village had been acquired for the purpose of
widening the Kuthuparamba-Valiyavelicham road. A total
compensation of Rs.8,080/- has been awarded by the Land
Acquisition authority. On reference the Land Acquisition Court
has enhanced the market value at the rate of Rs.10,000/- per
cent for the acquired land. It is seen that similar matters had
been disposed of by the Division Bench of this court from the
same acquisition under the very same notification etc. The
guidelines had been given by the learned Judge in K.S.I.D.C
v. Vayalambron Krishnan 2008 (4) KLT 726. There the
guidelines to be followed in fixing the compensation under
certain situation had been emphasized but unfortunately the
L.A.A. 323 OF 2008
-2-
Land Acquisition Court did not have the opportunity to peruse
the same and therefore the matter requires reconsideration at
the hands of the Land Acquisition Court in the light of the
enunciated principles given in the decision stated above.
Therefore I set aside the award passed by the Land Acquisition
Court, remit the case back to the Land Acquisition Court for
fresh consideration in accordance with the principles laid down
in 2008 (4) KLT 726, after affording equal opportunities to
all concerned to produce documentary as well as oral evidence
in support of their respective contentions. Parties are directed
to appear before the Land Acquisition Court on 7.1.2010.
M.N. KRISHNAN, JUDGE.
ul/-