High Court Kerala High Court

Mariyamma George vs State Of Kerala on 23 June, 2009

Kerala High Court
Mariyamma George vs State Of Kerala on 23 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 631 of 2004()


1. MARIYAMMA GEORGE, D/O.ISSAC PAULOSE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY DISTRICT
                       ...       Respondent

                For Petitioner  :SRI.ABRAHAM MATHEW (VETTOOR)

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :23/06/2009

 O R D E R
            PIUS C. KURIAKOSE & P.Q. BARKATH ALI, JJ.
             ---------------------------------------------
                       L.A.A. 631 of 2004
             ---------------------------------------------
                      Dated: JUNE 23, 2009

                           JUDGMENT

Pius C. Kuriakose, J.

The claimant is in appeal being dissatisfied by the refixation

of compensation by the reference court. The acquisition was of

property in Aymanam village in Kottayam taluk, for the purpose

of construction of Kottayam Medical College By-pass Reach – II.

The relevant sec.4(1) notification was published on 17.9.1995.

The land acquisition officer awarded land value at the rate of

Rs.44,460/- per Are. The reference court on the basis of the

evidence would grant an enhancement of Rs.26,676/- per Are

and re-fix the land value accordingly. The appellant had a claim

for enhancement on the value of structures. The said claim was

completely disallowed by the reference court. Though several

grounds have been raised in this appeal and Mr. Abraham

Mathew, learned counsel for the appellant, addressed arguments

on all those grounds, the learned counsel gave thrust in his

arguments to the following three points:-

i. The land acquisition officer as well as the reference court

went wrong in including the land under acquisition in

L.A.A. 631/2004 2

category B. The land should have been included in category

A itself.

ii. Towards value of the structures, enhancement could

have been granted on the general principle that it is not

practical to put up constructions adopting the PWD schedule

of rates.

Iii. In view of the commissioner’s report, some

compensation should have been awarded towards injurious

affection for 10 cents of property which remains under the

ownership of the appellant after acquisition.

2. All the submissions of the learned counsel were very

strongly resisted by Sri Bijoy Chandran, learned Government

Pleader, who would support the judgment of the reference court

and argue that on the evidence actually available on record, the

learned Subordinate Judge could not have granted more. The

only evidence regarding the market value is the basis document.

What the court below has done is to give 50% enhancement over

and above the value reflected in the basis document.

3. We have anxiously considered the submissions and we

have gone through the relevant records, particularly the

mahazar, notes to award, the commissioner’s report and the

L.A.A. 631/2004 3

advocate commissioner’s oral evidence. Having re-appreciated

the evidence, we feel that there is considerable merit in the

submission of the learned counsel for the appellant that the

appellant’s property should have been categorised by the land

acquisition officer and the reference court in category A itself.

Accordingly we hold that the appellant’s land under acquisition

falls within category A.

4. Now coming to the question of re-fixing the market

value of the land under acquisition, as already indicated, the only

document available is the basis document. Going by the basis

document and the impugned judgment, the maximum

enhancement which can be granted is enhancement of Rs.1500/-

per cent over and above what is presently granted by the

reference court under the impugned judgment. Mr. Abraham

Mathew, learned counsel for the appellant, submitted that there

will be relevant documents like the judgments of the court in

other acquisition cases and even sale documents executed during

the relevant time revealing a much higher land value. He

sought for an order of remand permitting the appellant to

produce evidence. In view of our finding that the acquired

property falls in category A and not in category B, for

L.A.A. 631/2004 4

determining the correct market value, the issue should be

reconsidered by the reference court.

We accordingly set aside the impugned judgment and

decree and remand the LAR back to the reference court. Since

the matter is going back to the reference court, it is only

appropriate that the said court examines the claim of the

appellant for additional value towards structure and also towards

compensation for injurious affection for the remaining extent of

10 cents. Accordingly the matter is remanded to the reference

court. The reference court will afford opportunity to the appellant

to adduce further evidence on all the three points indicated

herein above. If the appellant adduces further evidence,

opportunity will be given to the Government for adducing counter

evidence. The court will complete further enquiry and pass

revised judgment in the light of the evidence contained therein,

at the earliest, at any rate within six months from today. Refund

the court fee paid on the appeal memo to the appellant.

PIUS C. KURIAKOSE, JUDGE

P.Q. BARKATH ALI, JUDGE
mt/-