High Court Kerala High Court

Pious Thomas vs State Of Kerala on 31 March, 2010

Kerala High Court
Pious Thomas vs State Of Kerala on 31 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 223 of 2001()



1. PIOUS THOMAS
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.MATHEW JOHN (K)

                For Respondent  :GOVERNMENT PLEADER

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

 Dated :31/03/2010

 O R D E R
               PIUS C. KURIAKOSE &
              C. K. ABDUL REHIM, JJ.
    ------------------------------------------------
              L. A. A. No.223 of 2001
    ------------------------------------------------
      Dated this the 31st day of March, 2010

                    JUDGMENT

Pius C. Kuriakose, J

The claimants are in appeal. Their property in

Kidangoor village was acquired pursuant to

section 4(1) notification published on 24/09/93 for

the purpose of upgradation of the Ettumanoor-

Erattupetta state highway. The Land Acquisition

Officer awarded land value at the rate of

Rs.6072/- per cent corresponding to Rs.15,000/-

per Are. Before the Reference Court, claimant

relied mostly on Exts.A1 and A3 sale deeds.

Ext.A1 sale deed was dt.15/05/05 in respect of

seven cents of land and an old building. The

L. A. A. No.223 of 2001 -2-

learned Subordinate Judge did not place any

reliance on Ext.A1 due to the following reasons:-

1) Ext.A1 is a post notification document.

2) On the property covered by Ext.A1, there

existed a building which is not separately valued.

3) Ext.A1 property was un-comparably

smaller in extent.

2. Ext.A3 was a pre-notification document in

respect of an extent of 10.5 cents of land

reflecting a land value of Rs.90500/- per cent.

Ext.A3 was rejected by the Reference Court on the

reason that neither of the parties to Ext.A3 was

examined as a witness. The court below ultimately

relied on Ext.A4 judgment also produced by the

appellants and granted a proportionate

enhancement and re-fixed the value at

L. A. A. No.223 of 2001 -3-

Rs.32,000/- per Are corresponding to Rs.12,950/-

per cent.

3. In this appeal, the claimants have raised

various grounds challenging what is described as

the gross inadequacy in the market value

determined by the court. Sri.Mathew John (K), the

learned counsel for the appellants addressed very

strenuous arguments before us on the basis of the

grounds raised. He drew our attention to Exts.A1

and A3. According to him, though Ext.A1 is a post

notification document, nobody can have a case

that it is an artificial price that has been shown in

Ext.A1. Ext.A1, he submitted is on the basis of the

public auction conducted by the local Church.

Ext.A1 document does show the existence of a

building, but according to the learned counsel, the

L. A. A. No.223 of 2001 -4-

building had practically no value since it was old

and dilapidated. According to him, the proper

course to be done is to deduct a small portion

from the value reflected in the document towards

value of the building and to make reasonable

deductions for the passage of time between the

date of document and the date of section 4(1)

notification.

4. The learned counsel submitted that at any

rate, Ext.A3 could have been relied on. Drawing

our attention to 51A of the Act, counsel submitted

that it was not even suggested to PW1 during

cross examination that Ext.A3 is a document

brought into existence with any oblique motives.

5. Smt.Latha T. Thankappan, the learned

senior Government Pleader would resist the

L. A. A. No.223 of 2001 -5-

submissions of Mr.Mathew. According to her,

Ext.A4 was also a document strongly relied on by

the appellants and the court below cannot be

blamed in not relying on Ext.A4. The reasons

stated by the court below in not relying on Exts.A1

to A3 is quite reasonable.

6. We have very anxiously considered the

rival submissions addressed at the Bar. The duty

of the Reference Court is to evaluate the evidence

and find the correct market value of the property

at the relevant time i.e. determine the value

which a willing seller will receive from a willing

purchaser. When the considerations which are

relevant for determination of market value in land

acquisition reference cases are kept in mind, we

feel that the court below was not justified in

L. A. A. No.223 of 2001 -6-

completely discarding Exts.A1 and A3, particularly

Ext.A3. It is true that no party to Ext.A3 was

examined as a witness. But Ext.A3 was marked in

view of section 51A through the first appellant. It

was not suggested to AW1 in cross examination

that Ext.A3 does not record a genuine transaction.

We rely on Ext.A3 and to a certain extent on

Ext.A1 and re-fix the market value of the land

under acquisition at Rs.90,000/- per cent.

7. The appeal will stand allowed to the above

extent. The appellants will be entitled for all

statutory benefits admissible under sections 23

(2), 23(1A) and under section 28 of the Land

Acquisition Act on the total enhanced

compensation to which they become eligible by

virtue of this judgment. Parties are directed to

L. A. A. No.223 of 2001 -7-

suffer their respective costs.

PIUS C. KURIAKOSE
JUDGE

C. K. ABDUL REHIM
JUDGE
kns/-