High Court Kerala High Court

Moosa vs State Of Kerala on 18 June, 2009

Kerala High Court
Moosa vs State Of Kerala on 18 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 498 of 2006(D)


1. MOOSA, S/O.ANTHRU,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.K.JAJU BABU

                For Respondent  : No Appearance

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

 Dated :18/06/2009

 O R D E R
               PIUS C. KURIAKOSE &
               P. Q. BARKATH ALI, JJ.
           ------------------------------------------------
                   L. A. A. No.498 of 2006
           ------------------------------------------------
            Dated this the 18th day of June, 2009

                          JUDGMENT

Pius C. Kuriakose, J

This is appeal preferred by the claimant and the

case pertains to acquisition of land in Velloorkunnam

village within the limits of Muvattupuzha municipality

for the purpose of construction of a bridge across the

Muvattupuzha river at Chalikkadavu. The relevant

Section 4(1) notification was published on 17/01/2000

and the Land Acquisition Officer awarded land value at

the rate of Rs.79,000/- per Are. Before the Reference

Court, the claimants relied on Exts.A1 and A2 both

pre-notification documents executed three years

earlier in favour of Muvattupuzha municipality. They

also relied on Ext.A3 post notification document and

L. A. A. No.498 of 2006 -2-

Ext.A5 unregistered notice. Exts.A1 and A2 revealed

that the Muvattupuzha municipality had in the year

1997 paid a value of Rs.74,062/- per cent for

properties having frontage of N.H.49 and for those

properties having no frontage of that road, the

municipality paid Rs.47,262/- per cent. Advocate

Commissioner on an inspection of the properties

reported that the acquired properties were superior to

the properties covered by Exts.A1 and A2. The

Advocate Commissioner was examined as AW3.

Though she was forcefully cross examined by the

Government Pleader, we do not think that her credit

has been shaken. The learned Subordinate Judge did

not become inclined to place specific reliance on any of

the documents. We approve the action of the learned

Subordinate Judge in not having placed reliance on

L. A. A. No.498 of 2006 -3-

Exts.A3 and A5. But at the same time, we are of the

view that the learned Sub Judge could have placed

some reliance on Exts.A1 and A2 for the purpose of

determining the market value. In the instant case,

what the learned Judge has done is not to place

reliance on any document but to grant 30%

enhancement relying on the Commissioner’s Report

and the importance of the locality as revealed by that

report. We see it is on guess work that the present

enhancement of 30% is given. We have re-appraised

the evidence. According to us, relying on Exts.A1 and

A2 itself, the correct market value of the acquired

properties in these cases could have been re-fixed at

Rs.1,30,000/- per Are. We re-fix the land value of

acquired properties at Rs.1,30,000/- and allow the

appeal to that extent.

L. A. A. No.498 of 2006 -4-

2. It is need less to mention that the appellant

will be entitled for all statutory benefits admissible

under law on the total enhanced compensation to

which he becomes eligible due to our re-fixation.

3. This appeal is allowed as above. Parties are

directed to suffer their costs.

PIUS C. KURIAKOSE
JUDGE

P. Q. BARKATH ALI
JUDGE
kns/-