High Court Kerala High Court

Smt.Valsala vs The Special Tahsildar on 2 July, 2009

Kerala High Court
Smt.Valsala vs The Special Tahsildar on 2 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 680 of 2006(D)


1. SMT.VALSALA,
                      ...  Petitioner
2. SMT.VASUMATHY,

                        Vs



1. THE SPECIAL TAHSILDAR,
                       ...       Respondent

2. THE GENERAL MANAGER,

3. THE DISTRICT COLLECTOR,

                For Petitioner  :SMT.V.P.SEEMANDINI (SR.)

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :02/07/2009

 O R D E R
          PIUS.C.KURIAKOSE & P.Q.BARKATH ALI, JJ.
                      - - - - - - - - - - - - - - - - - - - - -
                     L.A.A.Nos.680, 681,715,725,810,
                    833,882 of 2006 &53, 809 of 2007
                  - - - - - - - - - - - - - - - - - - - - - - - - - -
                    Dated this the 2nd day of July, 2009

                                JUDGMENT

Pius.C.Kuriakose, J.

These are all appeals preferred by the claimants and the cases

pertain to acquisition of land in Puzhakkal Padom in Ayyanthole

village in Thrissur district for the purpose of Industrial Development

Plots. The relevant Section 4(1) notification was published on

29-07-2000. The land acquisition officer awarded land value at the rate

of Rs. 3710/- per Are. The reference court under the impugned

judgment refixed the land value at the rate of RS. 5930.4/- per Are

corresponding to Rs. 2,400/- per cent. In these appeals, the appellants

uniformly contend that the enhancement granted by the reference court

is inadequate. According to them, there was evidence on record to

grant much more enhancement.

2. We have heard the submissions of Sri.S.Karthika, learned

counsel for the appellants and those of Sri.Basant Balaji, learned senior

Government Pleader. Smt.Karthika would argue that the court below

LAA.No.680/06 & connected cases
2

was not at all justified in rejecting the documents relied on by the

claimants. According to her, the comparability of the acquired property

and the property covered by the documents relied on, was reported by

the Advocate Commissioner who submitted Ext.C1. Learned counsel

submitted that it is on flimsy reasons that the learned Subordinate

Judge rejected the documents produced by the claimants.

3. Sri.Basant Balaji, learned senior Government Pleader

would resist the submissions of Smt.Karthika and argue that the learned

Subordinate Judge has rejected the documents produced by the

claimants giving valid reasons. According to Sri.Bsant Balaji even the

enhancement granted under the impugned judgment is excessive.

Sri.Basant Balaji however would fairly submit that we have by our

judgment in L.A.A.No.9/2007 dated 30-06-2009 approved refixation

by the same learned Subordinate Judge of the value of exactly similar

lands under acquisition at Rs. 7042.35. He submitted that in the light

of our judgment granting approval to such refixation , there may be

justification in this court refixing the value of the properties in these

cases also at Rs. 7042.35 so that there will be a parity in the values

LAA.No.680/06 & connected cases
3

ultimately awarded by the land acquisition court for properties which

were given same value by the land acquisition officer.

4. We have very anxiously considered the rival submissions.

We have made a thorough reappraisal of the evidence. We are of the

view that the reasons stated by the learned Subordinate Judge in the

impugned judgment for rejecting the various documents put in

evidence by the claimants are valid reasons. We note that what the

court below has done is to rely on the basis document which was

executed two years prior to the relevant Section 4(1) notification, give

an addition of 20% for passage of time between the date of the

document and the date of Section 4(1) notification and to grant further

addition towards aspects such as importance of the locality,

developments in the locality immediately prior to the date of Section

4(1) notification and subsequently . The approach of the learned

Subordinate Judge was in general, reasonable. But at the same time,

we feel having made a reappraisal of the evidence and having made a

more realistic assessment of the market value in the locality at the

relevant time and taking into account the potentialities of the properties

LAA.No.680/06 & connected cases
4

under acquisition, the correct market value of the properties under

acquisition in all these cases can be fixed at Rs. 7500/- per Are

corresponding to Rs. 3035/- per cent. Accordingly, we refix the market

value of the lands under acquisition at Rs. 7500/- per Are

corresponding to Rs. 3035/- per cent.

5. All these appeals will stand allowed to that extent. It is

needless to mention that the appellant/claimants will be entitled for all

statutory benefits admissible under Sections 23(2), 23(1A) and Section

28 of the Land Acquisition Act on the total enhanced compensation to

which they become eligible by virtue of our refixation of

compensation under this judgment.

All these appeals are allowed as above. But, in the circumstances,

parties are directed to suffer their costs in these appeals.

PIUS.C.KURIAKOSE
JUDGE

P.Q.BARKATH ALI
JUDGE
sv

LAA.No.680/06 & connected cases
5