High Court Kerala High Court

Meenadan Grama Panchayath vs Annamma Eapen on 7 August, 2008

Kerala High Court
Meenadan Grama Panchayath vs Annamma Eapen on 7 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 249 of 2007()


1. MEENADAN GRAMA PANCHAYATH,
                      ...  Petitioner

                        Vs



1. ANNAMMA EAPEN, CHUNDAMANNIL,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.JOSE PALLATTUKARAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :07/08/2008

 O R D E R
                        PIUS.C.KURIAKOSE, J.
                       - - - - - - - - - - - - - - - - - - - - -
                           L.A.A.No. 249 OF 2007
                   - - - - - - - - - - - - - - - - - - - - - - - - - -
                   Dated this the 7th day of August, 2008

                                 JUDGMENT

Even though the learned counsel for the appellant Sri.Jose

Pallattukaran addressed me strenuously and persuasively on all the

grounds raised in the memorandum of appeal, I am not persuaded to

hold that the judgment of the reference court under appeal warrants

interference. The acquisition was for widening a Panchayat road at the

instance of the appellant Panchayat who were the second respondent

before the reference court. The awarding officer granted land value at

the rate of Rs. 10,000/- per Are in this acquisition which was pursuant

to a section 4(1) notification dated 8-7-1998. The evidence before the

reference court consisted mainly of Exts.A2, A3 and AW1 on the side

of the first respondent claimant and Exts.R1, R2 and RW1 on the side

of the State and the appellant Panchayat. Apart from that there was

Ext.C1 Commissioner’s report and Ext.C1(a) plan. Ext.A2 was a

pre-notification document in relation to six cents of land purchased by

the local merchants union. That document revealed land value of

LAA.No.249/07 2

Rs. 15,000/- per cent. Ext.A3 was a post notification document and

that document revealed land value of Rs.25,000/- per cent. The learned

Subordinate Judge on appreciating the evidence did not become

inclined to rely on Exts.A2 and A3 except for the purpose of

understanding the general trend in the value of the land in the area.

The learned Subordinate Judge relied on the oral evidence of AW1 and

also on Ext.C1 Commissioner’s report. Commissioner had

recommended land value of Rs. 22,000/- per Are. Though the

Commissioner’s report was accepted completely in the matter of

controversy between the parties as to the extent of the property, learned

Judge did not accept the Commissioner’s recommendations regarding

land value in full. Applying the Rule of thumb and the information

which could be discerned regarding the market value of the property

from Exts.A2 and A3 learned Judge granted Rs. 6000/- per Are as

enhanced land value.

Having gone through the judgment of the learned Subordinate

Judge and having re-appreciated the data emerging from the evidence

which was on record, I feel that the approach of the learned

LAA.No.249/07 3

Subordinate Judge was quite reasonable. According to me, learned

Subordinate Judge has arrived at a reasonable estimate as to what could

have been the market value of the land in question payable by a willing

seller to a willing purchaser.

The appeal will stand dismissed inlimine.

PIUS.C.KURIAKOSE
JUDGE

sv.

LAA.No.249/07 4