High Court Kerala High Court

Smt.Asmabee vs State Of Kerala on 17 December, 2009

Kerala High Court
Smt.Asmabee vs State Of Kerala on 17 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1913 of 2008()


1. SMT.ASMABEE, W/O ANDRUMAN,
                      ...  Petitioner

                        Vs



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

2. THE EXECUTIVE ENGINEER,

                For Petitioner  :SRI.C.P.WILSON

                For Respondent  :GOVERNMENT PLEADER

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

 Dated :17/12/2009

 O R D E R
      PIUS C. KURIAKOSE & K.SURENDRA MOHAN, JJ.

             ```````````````````````````````````````````````````````
                      L.A.A. No. 1913 of 2008
             ```````````````````````````````````````````````````````
            Dated this the 17th day of December, 2009

                             J U D G M E N T

Pius C. Kuriakose, J.

The claimant is in appeal being aggrieved by what is

described as the inadequacy of the compensation awarded by the Land

Acquisition Officer. The property was acquired for the purpose of

National Highway. The property was in Cheranallur village and the

acquisition was pursuant to notification dated 14-03-2002. The Land

Acquisition Officer awarded land value at the rate of Rs.1,08,800/- per

Are. Before the reference court, the appellant relied mostly on Exts.A1

and A2. The appellant took out a Commission also. Ext.A2 was a

document which revealed a land value of more than Rs.34,000/-. But,

the Commissioner was not able to identify the property covered by

Ext.A2. The result was that the court below could not enter a finding

regarding the comparability of property under acquisition with the

property covered by Ext.A2. The court below after rejecting Ext.A2

would do guess work and re-fix the land value at Rs.1,41,440/- per Are

thus giving an increase by 30% over what was awarded by the Land

Acquisition Officer. In this appeal, the main prayer is that the judgment

LAA.No.1913/08
: 2 :

and decree be set aside and the LAR be remanded so as to grant an

opportunity to the appellant to take out a fresh Commission, so that the

property covered by Ext.A2 can be identified. We are not inclined to

grant the above request. But, at the same time, it is brought to our

notice by the learned Government Pleader Smt.Latha T. Thankappan

that this Court has, by judgment in LAA.No.981/2009, re-fixed the value

of identical properties acquired for the same purpose at Rs.1,57,760/-.

We are of the view that our decision in that judgment should be followed

so that a parity is brought forth between the value received by the

parties equally considered in value by the Land Acquisition Officer.

Accordingly, in modification of the impugned judgment and allowing the

appeal, we re-fix the land value at Rs.1,57,760/- per Are. The appellant

will be entitled for all statutory benefits admissible under Sections 23(2),

23(1A) and 28 of the Land Acquisition Act.

The appeal is allowed as above but without any order as to cost.

(PIUS C. KURIAKOSE, JUDGE)

(K.SURENDRA MOHAN, JUDGE)

aks