High Court Kerala High Court

P.Vasudevan vs State Of Kerala on 2 July, 2010

Kerala High Court
P.Vasudevan vs State Of Kerala on 2 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 398 of 2006(D)


1. P.VASUDEVAN, KANNEL HOUSE,
                      ...  Petitioner

                        Vs



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

2. INLAND WATERWAYS AUTHORITY OF INDIA,

                For Petitioner  :SRI.P.GOPALAKRISHNAN NAIR

                For Respondent  :SRI.V.SANTHARAM, SC, IWAI

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

 Dated :02/07/2010

 O R D E R
        PIUS C.KURIAKOSE & C.K.ABDUL REHIM, JJ.

                    -------------------------------

              L.A.A.Nos.398 of 2006 & 16 of 2007

                    -------------------------------

             Dated this the 2nd day of July, 2010

                          J U D G M E N T

Pius C.Kuriakose, J.

L.A.A.No.398 of 2006 is preferred by the claimant

and L.A.A.No.16 of 2007 is preferred by the requisitioning

authority. The case pertains to acquisition of land and building in

Thrikkunnappuzha Village , for the purpose of widening of

National Waterways Terminal. The Land Acquisition Officer

fixed the land value at the rate of Rs.6,131/- per Are and

awarded a total amount of Rs.2,39,427/- as compensation for

the building as well as for the appurtenant structures.

2. The evidence before the Reference Court consisted

of Exts.A1 to A1, the oral evidence of witnesses, Aws.1 to 5,

and the report and plan submitted by the Advocate

Commissioner and the Expert, Exts.C1, C1(a) and C2.

Significantly, there was no counter oral or documentary evidence

at all, on the side of the Government or the requisitioning

L.A.A.Nos.398/2006 & 16/2007

2

authority. The Advocate Commissioner in Ext.C1 report had

recommended for award of a total amount of Rs.5,00,495/- as

compensation for the building. The court below did not become

inclined to rely on the Advocate Commissioner’s report, as it was

noticed that the expert who assisted the Commissioner had

prepared the report even before the court had issued

commission warrant to the Advocate. However, the learned Sub

Judge awarded an enhanced amount of Rs.1,19,713/- towards

compensation for the building and structures existed between

the property, thus, awarding 50% more than what was awarded

by the Land Acquisition Officer. Evaluating the evidence

adduced by the parties regarding the market value of the land,

the learned Sub Judge re-fixed the market value at the rate of

Rs.17,500/- per Are.

3. In the appeal preferred by the requisitioning

authority, various grounds are raised contending that the

enhancement granted by the reference court is excessive. But,

L.A.A.Nos.398/2006 & 16/2007

3

in the appeal preferred by the claimant, various grounds are

raised contending that what has been granted by the reference

court is very low.

4. The learned counsel, Sri.V.Santharam, appearing

for the requisitioning authority, as also the learned counsel,

Sri.P.Gopalakrishnan Nair, appearing for the claimant, have

addressed before us on the basis of the grounds raised in their

respective appeal memorandum.

5. Sri.Santharam, the learned counsel for the

requisitioning authority, has referred to the judgment of this

Court in LAA.Nos.619 & 414 of 2006, and submitted that as per

those judgments, which also pertain to acquisition of identical

land in the same village, this Court has finally re-fixed the value

at the rate of Rs.13,795/- per Are. He further submitted that

the award of an additional compensation of Rs.1,19,713/-

towards the value of the building is not at all acceptable, as

according to him, there is a clear finding to the effect that the

L.A.A.Nos.398/2006 & 16/2007

4

Commissioner’s report is not dependable, and taking into

consideration the oral evidence alone, it was not all proper for

the court below to grant so much of additional compensation for

the building.

6. The submissions raised by the learned counsel,

Sri.V.Santharam, were resisted by the learned counsel,

Sri.P.Gopalakrishnan Nair, the learned counsel appearing for the

claimant. He submitted that unlike the properties covered by

L.A.A.Nos. 619 & 414 of 2006, the property under acquisition in

this case was situated at Thonnakkal near to Kumaranasan

Smarakam. He also submitted that the area in question is a

very important tourism destination and regular boat races are

being conducted in the area. According to him, the property

under acquisition in this case has to be treated as superior to

other properties. He also argued that the court below went

wrong in not relying on the Advocate Commissioner’s report.

L.A.A.Nos.398/2006 & 16/2007

5

7. We have very anxiously considered the rival

submissions addressed at Bar by the counsel on either side. We

are of the view that the judgment of this Court in L.A.A.Nos.619

& 414 of 2006, fixing the market value of identical lands, at the

rate of Rs.13,795/- per Are is binding on the claimant as well.

The claimant cannot aspire for higher rate as the Land

Acquisition Officer has treated the property under acquisition as

well as the properties covered by the judgments in L.A.A.Nos.

619 & 414 of 2006 to be of equal value.

8. Notwithstanding the persuasiveness of the

submissions made by learned counsel, Sri.V.Santharam, in the

context of compensation awarded for the building, we are not

inclined to interfere with the Award of an amount of

Rs.1,19,713/- as additional compensation for the building.

Obviously, it is by adopting the PWD schedule of rates that the

Land Acquisition authority fixed the structure value at the rate of

L.A.A.Nos.398/2006 & 16/2007

6

Rs.2,39,427/-. Even, PWD tenders their civil works at the rate

of 40% above the published rates.

9. The learned Sub Judge certainly found that the

Commissioner’s report is not dependable, but, this finding was

entered mainly on the premise that the Engineer who assisted

the Commissioner had prepared the report even before the

Commissioner had been appointed. In short, the court thought

that the Engineer was the claimant’s own man. But, as per the

details discernible from the mahazar prepared by the land

acquisition authorities itself, the value given for the building

and the appurtenant structures were substantial. It is not in

dispute that the building was only 16 years old. We, feel,

having regard to the undeniable fact that the construction cost

during the past decades has been on the increase, the

enhancement presently granted is not excessive. Hence, we

approve the said award.

L.A.A.Nos.398/2006 & 16/2007

7

10. In the result, L.A.A.No.16/2007 is allowed to the

extent of re-fixing the market value at land at the rate of

Rs.13,795/- per Are. L.A.A.No.398 of 2006 is dismissed. The

claimant is entitled for all statutory benefits admissible under the

Land Acquisition Act, on the total enhanced compensation, to

which he becomes eligible, by virtue of this judgment.

Parties are directed to suffer their respective costs.

PIUS C.KURIAKOSE, JUDGE.

C.K.ABDUL REHIM, JUDGE.

nj.