High Court Kerala High Court

Puthiyakathu Moideenkutty vs The District Collector on 7 September, 2009

Kerala High Court
Puthiyakathu Moideenkutty vs The District Collector on 7 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 716 of 2004()


1. PUTHIYAKATHU MOIDEENKUTTY,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR, MALAPPURAM.
                       ...       Respondent

2. THE AIRPORT DIRECTOR, AIRPORT

                For Petitioner  :SRI.BABU S. NAIR

                For Respondent  :SRI.N.N.SUGUNAPALAN (SR.)

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

 Dated :07/09/2009

 O R D E R
           PIUS C.KURIAKOSE & K.SURENDRA MOHAN, JJ.
        ------------------------------------------------------------------------------------
                L.A.A. NOS: 716/2004, 105, 120,123,124,
                         176, 284, 655 & 656 OF 2005
        -----------------------------------------------------------------------------------
                    Dated this the 7th September, 2009.

                                        JUDGMENT

PIUS C.KURIAKOSE, J.

L.A.A Nos: 176/2005 & 716/2004 are instituted by the

claimant who is not satisfied by the award passed by the Reference

Court in LAR No: 90/1997. L.A.A.176/2005 is prepared by the

requisitioning authority against the award passed by the reference

court in L.A.R.90/97. All the other appeals are by the requistioning

authority and they are directed against the awards in the connected

Land Acquisition Reference cases. All these appeals pertain to

acquisition of lands in Nediyiruppu village for the expansion of the

run way of the Calicut Airport. The acquisitions were pursuant to a

notification under Section 4(1) published on 15.11.1993. The Land

Acquistion Officer included the properties under acquistion in these

cases in category 6 and awarded land value at the rate of Rs.6916/-

per cent. The Reference Court on evaluating the evidence which

constituted all the oral testimonies of A.Ws 1 to 4 and Exts.A1 to

A8 were marked on the side of the claimants and testimonies of

R.W.1 and Ext.B1 basis document on the side of the respondents

L.A.A.716/2004 etc. 2

(Government and the Requisitioning Authority). Apart from the

Commissioner’s report Exts.C1 to C6 in those of the cases decided

under the common judgment would refix the land value of the

properties under acquisition at Rs.10,000/- per cent. The

requisitioning authority challenges the enhancement granted by the

reference court as excessive, the appellant in L.A.A.716/2004

challenges the same as inadequate.

2. Shri. N.N.Sugunapalan, senior counsel appears for the

Calicut Airport Authority and Adv Shri. Babu S. Nair, learned counsel

for the appellant in L.A.A.716/2004 have addressed us very

strenuously and extensively. It was argued by Adv. Shri. Babu

S.Nair that the rejection of Ext.A1 sale document by the Reference

Court was not justified. According to the learned counsel Ext.A1

revealed land value of Rs.24,000/-. The learned counsel submitted

that even based on Ext.B1 the basis document there was

justification for awarding more than the rates presently awarded.

Ext.A1 property, according to the learned counsel was found by the

reference court to be inferior to the properties under acquisition.

Ext.A1 property was a quarry lying at a distance of 6 to 8 feet from

the road level. The properties under acquisition were pucca garden

lands. Mr.Babu S. Nair submitted that the properties under

L.A.A.716/2004 etc. 3

acquisition were enjoying access to roads as reported by the

Advocate Commissioner. The distance to main road was not much.

Learned Counsel submitted that in earlier acquisitions pursuant to

earlier notifications under Section 4(1) for the same purpose the

court below has refixed the value at higher rates and on account of

the emergencies of the Airport the value of the present property

should have been fixed at higher than those values.

3. Adv. Shri. N.N.Sugunapalan, counsel for the requisitioning

authority however, would assail the award of the learned Sub Judge

as excessive. According to him there was no justification for

awarding anything more than 40% than what was awarded by the

Land Acquisition Officer. The adoption of the belting system which

is adopted, is approved by this Court and by the Supreme Courts.

The learned Senior Counsel submitted that Ext.B1 property was

enjoying road frontage of the National Highway whereas the

property under acquisition is category 6 situated far away from the

National Highway. The Commissioner’s report was not acceptable.

The Commissioner has at any rate not reported that the properties

were enjoying direct road frontage.

4. We have very anxiously considered the rival submissions

addressed at the Bar. We have also considered those items of

L.A.A.716/2004 etc. 4

evidence to which our attention was drawn by Adv Shri Babu S. Nair

and the learned senior counsel. We are of the view that the

finding of the learned Subordinate Judge that the properties under

acquisition were superior in quality to the property covered by

Ext.B1 is a finding which can be approved. At the same time, we

are in agreement with the learned Subordinate Judge that in terms

of market value Ext. B1 property was more valuable than the

properties under acquisition. But we notice that Ext.B1 was

executed more than one year prior to the relevant Section 4(1)

notification in this case. We feel that the market value of Ext.B1

property at the time of the present acquisition should have been at

least Rs.12,000/- per cent. This aspect of the matter it appears to

us has not been taken note of by the Learned Subordinate Judge.

We feel that if this aspect is also taken note of, the market value of

the properties under acquisition could have been fixed at a better

assessment at Rs.10,500/- per cent.

5. The result of the above discussion is that L.A.A.716/2004

will stand allowed to the extent of refixing their market value of the

lands under acquisition at Rs.10,500/- per cent. The appeal will

stand allowed without any order as to costs.

6. All the other appeals will stand dismissed confirming the

L.A.A.716/2004 etc. 5

decision of the learned Subordinate Judge. It is needless to

mention that the total enhanced compensation to which the

claimants including the appellant in L.A.A.716/2004 become

entitled to by virtue of this judgment will carry all statutory

benefits under Section 23(1A), 23(2) and 28 of the Land Acquistion

Act. It is made clear that the appellant in L.A.A No: 716/2004

alone will be entitled for the refixation of market value made under

this judgment.

PIUS C.KURIAKOSE
Judge

K. SURENDRA MOHAN
Judge

jj

PIUS C.KURIAKOSE &
K.SURENDRA MOHAN, JJ.

—————————————

L.A.A.NO:

—————————————

JUDGMENT

Dated: