High Court Kerala High Court

Manoj vs State Of Kerala on 16 July, 2010

Kerala High Court
Manoj vs State Of Kerala on 16 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 340 of 2009()


1. MANOJ, S/O.SOMASEKHARAN NAIR, AGED 39,
                      ...  Petitioner

                        Vs



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

2. POWER GRID CORPORATION OF INDIA,

                For Petitioner  :SRI.J.S.AJITHKUMAR

                For Respondent  :SRI.MILLU DANDAPANI

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

 Dated :16/07/2010

 O R D E R
      PIUS C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
      --------------------------------------------------------------
      L.A.A. Nos.340, 382, 384, 385, 448 & 449 of 2009
      ---------------------------------------------------------------
               Dated this the 16th day of July, 2010


                          J U D G M E N T

———————-

Pius C.Kuriakose,J.

The claimants are the appellants. Their lands in

Pallippuram Village were acquired by the Government at the

instance of the 2nd respondent Power Grid Corporation of India for

the purpose of construction of 400 KV Substation and for other

ancillary purposes. The lands involved in these appeals were

included in two different categories. For the properties in

LAR.No.9/2003, corresponding to LAA.No.340/2009, the Land

Acquisition Officer awarded land value at the rate of Rs.12,227

per Are. For properties in all other cases he awarded value at the

rate of Rs.11,115/- per Are. Before the reference court the

claimants placed reliance mainly on Ext.A4 sale deed. Ext.A4 was

executed on 27.5.2000, a few months prior to the promulgation of

the relevant Section 4(1) notification. Ext.A4 reflected a land

value of Rs.30,000/- per cent. The contention of the respondents

as regards Ext.A4 was that Ext.A4 was an artificial document

brought into existence by the claimants in anticipation of the land

acquisition proceedings for the purpose of staking a higher claim

before the authorities. In fact, the L.A Officer had initially

LAA.340/09 and connected cases 2

recommended higher amounts to be awarded based on Ext.A4

stating however that the price shown in Ext.A4 is a fancy price.

District Collector did not accept the recommendation of the L.A

Officer. District Collector chose the basis document for

determining market value and fixed market value as indicated

above.

2. Evidence before the learned Sub Judge apart from

Ext.A4 consisted of Exts.A1 to A3, A5, A6, R1 and R2 and oral

evidence of AW1 and RW1. The learned Sub Judge did not

become inclined to place reliance on Ext.A4. However, it was

noticed by the learned Sub Judge that the properties under

acquisition were enjoying the frontage of Pallippuram-

Andoorkonam public road, that the locality was important as the

same is situated within a distance of 2 km from Techno Park and

at a distance of 100 metres away from the NH-47. It was also

noticed that though in the revenue records the properties are

shown as wet lands, most of the properties had been reclaimed

and substantial improvements have been raised on the same by

the parties concerned. On the basis of those circumstances which

are shown by the Sub Judge under the impugned judgment as plus

points enjoyed by the properties, the learned Sub Judge came to

the conclusion that the value fixed by the L.A Officer is

inadequate and would re-fix the value by giving an enhancement

of 20% over what was awarded by the Land Acquisition Officer.

LAA.340/09 and connected cases 3

Thus, for the properties relating to LAA.No.344/2009, value was

fixed at Rs.14,672/- per Are while for the properties involved in

other cases, value was fixed at Rs.13,338/- per Are.

3. In these appeals, the claimants have raised various

grounds assailing the judgment of the learned Sub Judge. It is

argued that the court below went wrong in not relying on Ext.A4;

that the L.A Officer himself having relied on Ext.A4 for making his

initial recommendations did not have a case that Ext.A4 was an

artificial document brought into existence with oblique motives,

what the L.A Officer has stated is that price for Ext.A4 is a fancy

price and nothing more; and that based on Ext.A4 the market

value be re-fixed at least at Rs.10,000/- per cent corresponding to

Rs.24,700/- per Are.

4. We have heard the submissions of Sri.J.S. Ajithkumar,

learned counsel for the appellant and those of Sri.Millu

Dandapani, learned standing counsel for the requisitioning

authority. We have also heard the submissions of Smt.Latha

T.Thankappan, learned Senior Government Pleader, who

supported Mr.Millu Dandapani in all his submissions.

Mr.Ajithkumar drew our attention to Ext.A4 and to the impugned

judgment. He submitted that there was no justifiable reason for

the learned Sub Judge to have discarded Ext.A4 from the

reckoning. Ext.A4 is clearly a pre-notification document.

Proposal if any submitted by the requisitioning authority to the

LAA.340/09 and connected cases 4

Government is not a published document and people come to

know about L.A proceedings only when official notification under

Section 4(1) is issued. Ext.A4 is much earlier to the promulgation

of such official notification. The L.A. Officer had in fact relied on

Ext.A4 in his award to a certain extent for making initial

recommendation. He had not entered a finding that Ext.A4 is an

artificial document. Drawing our attention to the findings by the

learned Sub Judge regarding the nature of the property, its

locational advantages, nearness to various institutions including

Techno Park and NH-47, Mr.Ajithkumar submitted that the rate

presently awarded is ridiculously low. Mr.Ajithkumar drew our

attention to the judgment of the very same court in

LAR.No.13/2003 wherein relying on the very Ext.A4 another

learned Judge has re-fixed the value of land, for which the Land

Acquisition Officer had awarded Rs.11,115/- per Are, at

Rs.25,000/- per Are. He requested that, that rate be adopted and

appeal be allowed in full.

5. All the submissions of Mr.Ajithkumar were resisted by

Mr.Millu Dandapani, who supported the impugned judgment on

the various reasons stated therein. According to him, the finding

that Ext.A4 has been brought into existence with oblique motives

is a finding correctly entered into by the learned Sub Judge on

appreciating evidence. There is no warrant for upsetting that

finding. Once Ext.A4 is excluded from consideration what

LAA.340/09 and connected cases 5

remains is only oral evidence of the parties. Based on oral

evidence, nothing more than enhancement presently granted, i.e.

20%, can be legitimately granted. According to him, all the

properties were wet lands and at any rate there is no comparison

between these properties and the properties covered by Ext.A4.

Counsel requested that the award of the reference court be

confirmed by dismissing the appeals.

6. We have very anxiously considered the rival

submissions addressed at the bar. We have gone through the

impugned judgment. We have also appreciated those items of

evidence to which our attention was drawn by the counsel in their

submissions. 7. We do not think that the learned Sub Judge

was justified in rejecting Ext.A4 completely on the reason that the

same is an artificial document brought into existence by the

parties for the purpose of staking a higher claim for land value in

the prospective land acquisition proceedings. It should be

remembered that Ext.A4 was considered by the L.A Officer during

the award enquiry and he did not become inclined to recommend

for the full value reflected in Ext.A4 (Rs.75,000/- per Are) for the

reason that the price shown in Ext.A4 is a fancy price. Just

because the parties agreed to pay and receive a fancy price, it

cannot be concluded that the document is an artificial one

brought into existence with oblique motives. Purchasers become

inclined to pay fancy price when they are keen of purchasing a

LAA.340/09 and connected cases 6

particular item of property. In the instant case, even as we

disagree with the learned Sub Judge in his finding that Ext.A4 is

an artificial document, we agree with the L.A Officer and the

District Collector in their view that it is a fancy price that is seen

paid under Ext.A4. Once Ext.A4 is excluded from the

consideration, the available evidence is the oral evidence of

parties and Ext.R1 & R2. Ext.R1 is the notes to award and R2 is a

sketch. It is on appreciating Exts.R1 & R2 and the oral evidence

of RW1 that the learned Sub Judge concluded that the property

under acquisition was enjoying several plus factors narrated by

him in the judgment. It has been clearly found that these

properties were enjoying direct frontage of Pallippuram-

Andoorkonam public road. It has also been found that the

distance from these properties to the NH-47 was 100 m. It was

not disputed that from Techno Park campus the distance to these

properties was below 2 km. It is also found that these properties

were at the relevant time under the process of reclamation. We

feel that based on these plus factors actually found by the learned

Sub Judge, he could have awarded more enhancement to the

appellants. Re-appreciating the evidence and making an

assessment, which in our opinion is better than the one done by

the learned Sub Judge, we re-fix value of land for which the

reference court awarded value at the rate of Rs.14,672/- per Are

at Rs.17,800/- per Are. Similarly for those lands for which the

LAA.340/09 and connected cases 7

reference court awarded value at the rate of Rs.13,338/- per Are,

we re-fix at Rs.16,200/- per Are. In other words, the values

awarded by the L.A Officer at the rate of Rs.11,227/- per Are and

Rs.11,115/- per Are will stand re-fixed respectively at Rs.17,800/-

per Are and Rs.16,200/- per Are.

Appeals are allowed as above. The appellants will be

entitled for all statutory benefits admissible under Section 23(1A),

23(2) and Section 28 of the Land Acquisition Act. However, the

Section while drafting decree will have due regard to the

condition imposed by us for condoning the delay caused in

instituting the appeals. Parties are directed to suffer their costs.

PIUS C.KURIAKOSE, JUDGE.

C.K.ABDUL REHIM, JUDGE.


okb

LAA.340/09 and connected cases         8



        PIUS C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
                     ----------------------------------

                       L.A.A. No.340 of 2009

                    ----------------------------------
             Dated this the 25th day of January, 2010


                           J U D G M E N T
                           ----------------------

Pius C.Kuriakose,J.

It is submitted by learned senior Government

Pleader Sri.Basant Balaji that the order dt.19.3.2009 has not

yet been complied with by the appellant. No representation

for appellant. Appeal is dismissed for default.

PIUS C.KURIAKOSE, JUDGE.

C.K.ABDUL REHIM, JUDGE.

okb