High Court Kerala High Court

Rajeswariamma vs State Of Kerala on 23 September, 2010

Kerala High Court
Rajeswariamma vs State Of Kerala on 23 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 938 of 2010(D)


1. RAJESWARIAMMA
                      ...  Petitioner

                        Vs



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

2. MANAGING DIRECTOR, KSIDC,

                For Petitioner  :SRI.N.NAGARESH

                For Respondent  :SRI.JOBY CYRIAC

The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :23/09/2010

 O R D E R
                     HARUN-UL-RASHID,JJ.
              -------------------------------
                     L.A.A.NO. 938 OF 2010 &
                       I.A.NO.2877 OF 2010
              -------------------------------
            DATED THIS THE 23RD DAY OF SEPTEMBER, 2010

                             JUDGMENT

Appellant is the claimant in LAR.No.213/03. This

appeal is directed against the judgment and decree dated 31st

March, 2009 in LAR.No.213/03 on the file of the Sub Court,

Cherthala. An extent of 2.38 Ares of dry land and 0.45 Ares of wet

land owned and possessed by the claimant had been acquired for

Industrial Growth Centre, Pallippuram pursuant to Section 4(1)

notification dated 24/1/1997. The Land Acquisition Officer

awarded an amount of Rs.14,586/- per Are for dry land and

Rs.3,687/- per Are for wet land along with other statutory benefits.

2. Before the reference court the claimant contended that

the acquired property is situated in an important locality in

Pallipuram Village abutting Cherthala-Arookutty road and that the

property is having proximity to several institutions, both public and

-2-
L.A.A.No.938/2010

private. The claimant further contended that considering the

importance and potentiality of the property it would have fetched a

market value of Rs.75,000/- per Are at the time of acquisition. The

claimant produced Ext.A1 certified copy of the common judgment

in LAR.No.55/2003. The said case relates to the properties which

are similar and similarly situated and are also included in the very

same category and acquired under the very same notification for

the very same purpose. Therefore, the reference court relied on

Ext.A1 and granted enhanced land value at the rate of Rs.3,646/-

per are over and above the land value fixed by the Land Acquisition

Officer.

3. When the matter was taken up for final hearing, the

learned counsel for the appellant/claimant brought to my notice the

common judgment of the same court in LAR.No.1/2005 and

connected cases. A copy of the common judgment is produced

before this Court as Annexure-A1. It is submitted that the

properties involved in Annexure-A1 is also dry lands having

-3-
L.A.A.No.938/2010

frontage of Cherthala-Arookutty road and are also included in the

lst category. It is also submitted that the properties are similar and

similarly situated. All the acquired properties in this case were

also acquired under the very same notification for the very same

purpose in Annexure-A1 case also. The Land Acquisition Officer

awarded the very same land value. The reference court granted

enhancement of Rs.15,396/- per Are for the dry land.

4. The learned counsel for he appellant submitted that he

was unable to produce Annexure-A1 judgment before the court

below and therefore the court below awarded lesser amount than

the enhancement by relying on Annexure-A1 judgment produced

before that court. According to the learned counsel, the claimant is

entitled to the same land value as awarded in Annexure-A1

judgment, since both the properties are similar and similarly

situated. I.A.No.2877/2010 filed to accept Annexure-A1common

judgment in LAR.No.1/2005 and connected cases is therefore

allowed.

-4-
L.A.A.No.938/2010

5. In the result, the judgment and decree under appeal

are set aside. The matter is remanded to the court below for fresh

consideration in accordance with law and in the light of Annexure

A1 common judgment. The parties are at liberty to adduce further

evidence if any. The reference court shall dispose of the case within

a period of six months from the date of appearance of the parties.

The parties shall appear before the reference court on 20/10/2010.

The appeal is disposed of as above. There will be no

order as to costs.

HARUN-UL-RASHID,
Judge.

kcv.