High Court Kerala High Court

Sivaraman Nair vs State Of Kerala on 29 October, 2007

Kerala High Court
Sivaraman Nair vs State Of Kerala on 29 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA App No. 1432 of 2000(C)



1. SIVARAMAN NAIR
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :.

                For Respondent  :SRI.U.K.RAMAKRISHNAN

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

 Dated :29/10/2007

 O R D E R
          KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
              -----------------------------------------
                    L.A.A. NO. 1432 OF 2000
              -----------------------------------------
          Dated this the 29th day of October, 2007.

                         J U D G M E N T

Kurian Joseph, J.

This is an appeal filed against the judgment and decree in

L.A.R. No. 424/1992 on the file of the Additional Sub Court,

North Paravur. Acquisition is for the purpose of Phenol Project at

Ambalamugal. Section 4(1) notification is dated 05.10.1988.

2. The grievance is only with regard to the valuation for the

structures. The claimants have a contention that going by the

reports of the Advocate Commissioner, which is marked as

Exhibits A2 and A2(a) in O.S. No. 1186/1990 on the file of the

Munsiff Court, Ernakulam, they are entitled to get a further

enhancement of Rs. 74,057/- and consequential benefits.

3. It is seen that the reference court rejected the reports of

the Advocate Commissioner on the ground that the suits were

withdrawn soon after the filing of the report of the Advocate

Commissioner without the defendants even getting an

opportunity to dispute the veracity of the reports. We find that

L.A.A. 1432/00 2

the court below is justified in taking such a stand, since

apparently the intention of the parties was only to secure the

report of the Advocate Commissioner, which was not accepted as

a piece of evidence in the said case for any purpose.

4. However, we find that the reference court has not

granted any further enhancement over the value fixed by the

Land Acquisition Officer. The value fixed by the Land Acquisition

Officer is only at PWD rates. It is brought to our notice that this

Court has consistently granted 20% enhancement over the value

fixed by the Land Acquisition Officer at PWD rates, since PWD

rates do not reflect the actual value of the materials and their

current market value.

5. Learned counsel for the additional second respondent

requisitioning authority submitted that the reference court ought

not have granted value of the structure as well as the land value.

But it has to be seen that it is not the capitalization method that

is followed. The acquired property is valued on the basis of

market value and in the process, as entitled under Section 23(1)

secondly, the value of the structure has been granted, which is

perfectly in order.

L.A.A. 1432/00 3

Accordingly, we partly allow the appeal holding that the

claimants shall be entitled to a further enhancement of 20% of

the value fixed by the Land Acquisition Officer towards value of

the building and the consequential statutory interest thereon.

KURIAN JOSEPH
JUDGE

HARUN-UL-RASHID
JUDGE
smp

L.A.A. 1432/00 4

KURIAN JOSEPH &
HARUN-UL-RASHID, JJ.

L.A.A. NO. 1432 OF 2000

J U D G M E N T

29.10.2007