High Court Kerala High Court

Saina Beevi vs The State Of Kerala on 17 September, 2009

Kerala High Court
Saina Beevi vs The State Of Kerala on 17 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 107 of 2007(B)


1. SAINA BEEVI, D/O.SAFEDA BEEVI,
                      ...  Petitioner

                        Vs



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

2. THE MANAGING DIRECTOR,

                For Petitioner  :SRI.T.K.KOSHY

                For Respondent  : No Appearance

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

 Dated :17/09/2009

 O R D E R
    PIUS C. KURIAKOSE & K.SURENDRA MOHAN, JJ.
   ------------------------------------------------------------
   LAA. Nos. 107, 209, 876, 305, 510, 1073, 1341, 1363,
 1364, 1386 & 1387 of 2007, 1741, 1742, 1750 & 1751 of
              2008, & 539, 620 & 644 of 2009
 -----------------------------------------------------------------
         Dated this the 17th day of September, 2009

                        J U D G M E N T

Pius C. Kuriakose, J.

All these appeals are preferred by claimants who are

dissatisfied by the re-determination of compensation for

their lands under acquisition by the Subordinate Judge’s

Court, Pathanamthitta. The properties were in

Enadimangalam Village of Adoor Taluk. The purpose of the

acquisition was establishment of a Food Processing Park for

KINFRA, the 2nd respondent. The relevant Section 4(1)

notification was published on 19-12-2003. The Land

Acquisition Officer categorized the lands under acquisition

into four. Included in category No.1 where important lands

having direct frontage of Panchayat Road, for these

properties the L.A.Officer awarded land value at the rate of

Rs.4600/- per Are. Included in category 2 where properties

LAA. N0. 107/07 etc.
-2-

enjoying direct frontage of estate road, for these properties

the L.A. Officer awarded land value at the rate of Rs.4,400/-

per Are. Included in category No. 3 where properties

having access through G-plots only, for these properties the

L.A. Officer awarded land value at the rate of Rs.4200/- per

Are. Included in the 4th category where lands without any

road frontage and for these properties the L.A. Officer

awarded land value at the rate of Rs.4000/- per Are. The

learned Subordinate Judge under the various judgments

which are impugned in these appeals re-fixed the value of

lands included in category- 1 at Rs.10,000/- per Are

evaluating the evidence which was adduced by the parties.

Similarly the value of lands included in category Nos. 2,3

and 4 were respectively re-fixed at Rs.8000/- per Are,

Rs.7000/- per Are and Rs.6000/- per Are. According to the

appellants the enhancement granted is grossly inadequate.

Many of the appellants have raised a grievance that the

LAA. N0. 107/07 etc.
-3-

courts below did not award any enhancement towards the

value of the improvements which existed upon the

properties under acquisition. The improvements were

mostly rubber trees. The appellants point out that in LAA.

Nos. 1073/07, 644/09 and 620/09 corresponding to LAR.

Nos. 13/04, 64/05 & 66/05, considerable enhancement was

granted by the reference court towards value of

improvements. According to the appellants, the court below

having granted enhancement in those cases towards value

of improvements was not at all justified in disallowing any

enhancement towards value of improvements in the other

cases.

2. We have heard the submissions of Mr.T.K.Koshy,

learned counsel for the appellants, Mr.G.S.Reghunath,

learned counsel for the requisitioning authority and the

learned senior Govt. Pleader Mr. P.K.Babu.

3. Mr.Koshy would argue that the court below has

LAA. N0. 107/07 etc.
-4-

excluded relevant evidence adduced by the claimants from

consideration while fixing market value of the lands under

acquisition. According to him, under Ext.A6 common

judgment the very same court had re-fixed land value at

Rs.16,426/- per Are. According to him, the lands involved in

Ext.A6 and the lands under acquisition in these cases were

similarly situated and had several potentialities and

improvements. He would further argue that grave injustice

has been caused to the appellants in that they were not

awarded any enhancement towards value of improvements.

Attention was drawn by him to those judgments where the

court below had awarded considerable increase towards

value of improvements. Sri.G.S.Reghunath per contra

would oppose all the submissions of Mr.Koshy. According to

him Ext.A6 judgment could not have been a basis since that

was in respect of acquisition pursuant to a different

notification. He would also submit that the properties

LAA. N0. 107/07 etc.
-5-

covered by Ext.A6 were superior in the sense that even in

1996 a much higher value than what is awarded by the L.A.

Officer in 2003 to the properties under acquisition in these

cases had been awarded. According to Mr.Reghunath, there

is no warrant for granting any further enhancement to the

claimants. Meeting the argument that the court below had

adopted different standards in the matter of awarding

enhancement towards value of improvements Mr.Reghunath

submitted that the additional value of improvements has

been awarded only in cases where there was evidence in the

form of acceptable commission reports. The claimants in

those cases where there is no acceptable commission report

cannot aspire for award of more value towards value of

improvements.

4. Mr.Reghunath also referred to LAA. Nos. 510/07,

1073/07, 1742/08 and 1341/07. He pointed out that those

were all cases involving more than 1 hectare of land. Citing

LAA. N0. 107/07 etc.
-6-

the judgments of the Supreme Court in Haryana State

Electricity Board and another v. Maha Singh and another

(AIR 1997 SC 2553), Niranjan Umesh Chandra Joshi v.

Mrudula Jyothi Rao and others (AIR 2007 SC 614) and

Gajjan Singh and another v. State of Punjab (AIR 1998 SC

2417) Mr. Reghunath submitted that the acquisition in the

above appeals will have to be treated as whole sale

acquisition and therefore the market value which is being

awarded in other case involving small extent – retail

acquisition cannot be awarded. According to him in whole

sale acquisition at least 20% of the total price determined

by this court towards market value of land should be

deducted. The learned senior Govt. Pleader would support

all the submissions of Mr.Reghunath. According to him,

there is no warrant at all for interference in the impugned

judgment.

5. We have very anxiously considered the rival

LAA. N0. 107/07 etc.
-7-

submissions addressed at the Bar. We are unable to accept

the argument of Mr.Koshy that Ext.A6 judgment ought to

have been followed and the enhancement of the market

value granted under Ext.A6 should have been fixed for the

properties under acquisition included in category- 1. A6 was

not an acquisition pursuant to the very same notification or

for the same purposes. It has come out in evidence that A6

property unlike the properties under acquisition were

situated within Adoor Municipality and that A6 properties

were enjoying the direct frontage of Kodumon – Parakode

PWD Road. It is apparent that A6 properties were far

superior to the properties under acquisition since even in

1988 when A6 properties were acquired for the purpose of

Water Authority the acquisition officer had awarded much

higher value to those properties than the value awarded to

properties in category-1 in these cases. According to us, the

learned Subordinate Judge was perfectly justified in not

LAA. N0. 107/07 etc.
-8-

placing reliance on Ext.A1.

6. If Ext.A6 is eschewed, then the tangible evidence

available before the learned Subordinate Judge for fixing

market value of the properties under acquisition was the

basis document, oral evidence of the claimants and the

reports of the Commissioner available in some of the cases

which were to the effect that the properties were situated in

a relatively important locality. To the oral evidence adduced

by the claimants, counter evidence was not adduced in most

of the cases. It is evaluating the oral evidence and the

evidence other than Ext.A6 that the learned Subordinate

Judge fixed the market value of the lands in all these cases.

7. We have made a reappraisal of the evidence and we

feel that on a better assessment based on the evidence

available in these cases other than Ext.A6 the market value

of the lands under acquisition can be re-fixed in the

following manner:


LAA. N0. 107/07 etc.
                              -9-


     Category - 1     : Rs.11,000/- per Are

     Category - 2     : Rs.8,800/- per Are

     Category - 3     : Rs.7,500/- per Are

     Category - 4 : Rs.6,400/- per Are

Accordingly, in modification of the awards passed by the

reference court we re-fix the market value of the lands

which were included in category No. 1 by the L.A. Officer

(lands for which the L.A. Officer awarded Rs.10,000/- per

Are) at Rs.11,000/- per Are. Similarly, for properties of

category No.2 (for which L.A. Officer awarded Rs.8000/-

per Are) we award Rs.8,800/- per Are. For category Nos.3

and 4 (for which L.A. Officer awarded land value at the rates

Rs.7000/- and Rs.6000/- respectively per Are) we re-fix at

the rate of Rs.7,500/- per Are and Rs.6,400/- per Are.

8. We notice elements of genuineness in the grievance

voiced by those claimants who were not awarded any

enhancement by the reference court towards value of

LAA. N0. 107/07 etc.
-10-

improvements. May be, it is true that in cases other than

the cases covered by LAA. Nos. 1073/07, 644/09 and

620/09 (LAR numbers respectively 13/04, 64/05 and 66/05)

there was no good evidence to grant enhancement towards

value of improvements. At the same time, it is not seriously

in dispute that the nature of improvements in these

properties were somewhat similar to the nature of

improvements in the other cases. Rubber trees standing in

these properties were somewhat similar and we feel that

based on the evidence adduced by the claimants uniform

enhancement by 30% over what was awarded by the L.A.

Officer towards value of improvements in his award can be

awarded in all the appeals except LAA. Nos. 1073/07,

644/09 and 620/09. Accordingly, all the appellants other

than appellants in LAA. Nos. 1073/07 644/09 and 620/09,

we award 30% of the amount awarded to those appellants

by the L.A. Officer towards value of improvements as

LAA. N0. 107/07 etc.
-11-

additional compensation towards value of improvements.

9. As noticed already, the cases relating to LAA. Nos.

510/07, 1073/07, 1341/07 and 1742/08 involve acquisition

of more than 1 hectare of land. Following the principles laid

down by the Supreme Court in AIR 1997 SC 2553, AIR 2007

SC 614 and AIR 1998 SC 2417 the acquisitions in these

cases have to be treated as whole sale acquisition. It is trite

that the whole sale price will be lesser than retail price.

Therefore even as market value of the lands under

acquisition in these appeals are re-determined on the basis

of the rates re-fixed in this judgment, a uniform deduction

of 10% on the total market value of land will be made in

these appeals. But no such deduction need be made from

the compensation awarded towards value of improvements.

All the appeals are allowed as above. It is made clear

that all the appellants will be entitled for statutory benefits

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

LAA. N0. 107/07 etc.
-12-

Acquisition Act on the total enhanced compensation to which

they will become eligible by virtue of this judgment. No

costs.

PIUS C.KURIAKOSE, JUDGE

K.SURENDRA MOHAN, JUDGE
ksv/-