High Court Kerala High Court

Moorkalayil Baby vs State Of Kerala on 17 August, 2009

Kerala High Court
Moorkalayil Baby vs State Of Kerala on 17 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 22 of 2002(A)


1. MOORKALAYIL BABY, S/O.VARKEY,
                      ...  Petitioner

                        Vs



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

2. SPECIAL TAHSILDAR(LAND ACQUISITION),

                For Petitioner  :SRI.PHILIP MATHEW

                For Respondent  :SRI.RAJAN JOSEPH, ADDL.A.G.

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :17/08/2009

 O R D E R
              PIUS C.KURIAKOSE & K.SURENDRA MOHAN, JJ.
                  =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                             L.A.A. No. 22 of 2002
                  =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                   Dated this the 17th day of August, 2009

                                  JUDGMENT

PIUS C.KURIAKOSE, J.

Even though several grounds have been raised, Sri.Philip Mathew,

learned counsel for the appellant relying on the judgment of a Division

Bench of this Court in L.A.A.No.247 of 2002 argued that the court below

went wrong in adopting multiplier of 10. According to him, the proper

multiplier to be adopted for determining the value of the property under

acquisition is 12.

2. Smt.P.N.Sumangala, learned Government Pleader resisted the

above submission. According to her, though this Court has taken such a

view in a case, the said view runs contrary to the view of the Supreme

Court.

3. We have considered the rival contentions. We are of the view that

there is justification, in the facts and circumstances of this case, in awarding

some more compensation for the lands under acquisition. A Bench of this

Court has held that the correct multiplier to be adopted in a given case will

depend on the nature of the land, nature of the plants, etc. We find that the

L.A.A.No 22/02 2

property was in Waynad District, which is known for one of the coffee

plantation in the whole of Asia. There is justification for adopting a higher

multiplier i.e., multiplier between 11 and 12.

4. Having regard to the facts and circumstances of the case, we are

of the view that the appellant is entitled to further amount of Rs.15,000/-

over and above the amounts awarded by the reference court. We award

Rs.15,000/- over and above the award of the reference court.

The appeal stands allowed, but in the circumstances no order as to

costs. It is needless to mention that the appellant will be entitled to all

statutory benefits on the additional amount to which he becomes eligible on

account of our re-fixation under this judgment.

PIUS C.KURIAKOSE, JUDGE.

K.SURENDRA MOHAN, JUDGE.

mn.

L.A.A.No 22/02    3

                       PIUS C.KURIAKOSE &
                    K.SURENDRA MOHAN, JJ.
                   =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-
                       L.A.A. No. 22 of 2002
                   =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-




                            JUDGMENT
                       17th day of August, 2009