High Court Kerala High Court

Sabira vs The Special Tahsildar on 17 November, 2009

Kerala High Court
Sabira vs The Special Tahsildar on 17 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 486 of 2006()


1. SABIRA, D/O.IBRAHIM,
                      ...  Petitioner

                        Vs



1. THE SPECIAL TAHSILDAR,
                       ...       Respondent

2. THE DEPUTY CHIEF ENGINEER (CONSTRUCTION)

                For Petitioner  :SRI.C.MURALIKRISHNAN (PAYYANUR)

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :17/11/2009

 O R D E R
                     M.N. KRISHNAN, J.
               = = = = = = = = = = = = = = =
                   L.A.A. NO. 486 OF 2006
               = = = = = = = = = = = = = = =
       Dated this the 17th day of November, 2009.

                       J U D G M E N T

This is an appeal preferred against the award of the

Land Acquisition Court, Hosdrug in LAR 32/03. An area of

0.0127 hectares of land comprised in Pallikkara village was

acquired for the purpose of doubling the Railway track from

Kannur to Uppala. The Land Acquisition officer fixed the land

value at Rs.6,274/-. Dissatisfied with the same the claimant

has come up in appeal.

2. I had perused the award meticulously and the

claimant has claimed a land value at the rate of Rs.40,000/-

and value of the well at Rs.25,000/-. The Land Acquisition

Court on a consideration of the materials found that no

evidence is forthcoming to substantiate that contention. I find

that the Land Acquisition Court did not consider the relevancy

of Ext.A2 judgment at all. Whether that property is situated

near the property acquired whether they are similar and

L.A.A. 486 OF 2006
-2-

similarly situated lands etc. had not been considered by the

Land Acquisition Court. It is a matter that the court should

have taken into consideration. Since the matter is going back

I feel an opportunity can be further given to the claimant to

establish his contention regarding the land value. So far as

the well is concerned there is no materials supplied and I do

not want to disturb that finding.

In the result the award under challenge is set aside and

the matter is remitted back to the Land Acquisition Court for

consideration of the materials, especially Ext.A2, and also

permit the claimant to adduce evidence in support of her

contention and thereafter decide the matter in accordance with

law. Parties are directed to appear before the Land Acquisition

Court on 16.12.2009. If the claimant does not appear on that

date a notice be given to the counsel who appeared for her in

that Court.

M.N. KRISHNAN, JUDGE.

ul/-