High Court Kerala High Court

State Of Kerala Represented By The vs Madhavi Amma on 15 February, 2010

Kerala High Court
State Of Kerala Represented By The vs Madhavi Amma on 15 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1096 of 2007(D)


1. STATE OF KERALA REPRESENTED BY THE
                      ...  Petitioner

                        Vs



1. MADHAVI AMMA, VALIYAPARAMBATH MOKERI,
                       ...       Respondent

2. MEENAKUMARAN, VALIYAPARAMBATH HOUSE,

3. CHITHRA RAMAKRISHNAN,

4. PREETI, W/O.VIJAYAKUMAR,

5. SECRETARY,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.V.N.RAMESAN NAMBISAN

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :15/02/2010

 O R D E R
        PIUS C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
                  ----------------------------------

                  L.A.A. No.1096 of 2007 &

                Cross Objection No.56/2009

                  ----------------------------------
            Dated this the 15th day of February, 2010


                        J U D G M E N T

———————-

Pius C.Kuriakose,J.

The appeal is preferred by the Government and

the memorandum of Cross Objection is instituted by the

claimants. The lands under acquisition were situated in

Kavilumpara village of Kozhikode Taluk. The acquisition was

for the purposes of Kavilumpara Grama Panchayat pursuant

to Section 4(1) notification published on 04.6.2002. The

purpose of the acquisition was for the construction of a bus

stand for the Panchayat. The Land Acquisition Officer fixed

land value at Rs.3,684/- per cent. The Reference Court under

the impugned judgment, on the basis of the evidence which

came on record, re-fixed the land value at Rs.20,000/- per

cent. In the appeal preferred by the Government, the above

re-fixation is challenged as highly excessive, while in the

memorandum of Cross Objection preferred by the claimant it

is urged that the land value re-fixed by the court is

inadequate.

L.A.A.1096/2007 & CO.56/2009
2

2. The memorandum of Cross Objection raised two

important claims. The first claim is that the claimants should

have been awarded compensation for injurious affection of

the unacquired property of the claimant which extends to

below 25 cents of land. It is contended that the unacquired

portion is L-shaped property having a width of 3 metres and

hence cannot be utilised for putting up buildings. The other

claim which is urged through the memorandum of Cross

Objection is that neither the LA Officer nor the court below

awarded any compensation for the compound wall which

existed on the property under acquisition. The contention is

that for the compound wall the court below should have

awarded the amount recommended by the Advocate

Commissioner on the basis of an inspection conducted by

her.

3. Sri. V.N. Ramesan Nambisan, learned counsel for

the cross objector, Sri.C. Jayachandran, learned counsel for

the requisitioning authority, and Sri. Basant Balaji, learned

senior Government Pleader for the Government addressed us

in detail. Mr. Ramesan Nambisan drew our attention to

Ext.X1 commission report and X2 plan submitted by the

commissioner. According to him, adequate compensation

L.A.A.1096/2007 & CO.56/2009
3

should have been awarded for the injurious affection of the

remainder property, the extent of which was approximately

25 cents. He referred to the commission report and

submitted that no reason has been assigned by the court

below for declining compensation for the substantial

compound walls which existed on the property under

acquisition. Mr. Nambisan would lastly submit that the

claimant will have to be satisfied with the land value of the

25 cents re-fixed under the impugned judgment. The

submissions of Mr. Nambisan were resisted by Mr.

Jayachandran, counsel for the requisitioning authority. Mr.

Jayachandran was supported in all his submissions by the

learned senior Government Pleader. According to Mr.

Jayachandran, certain documents have been produced by the

Panchayat in this appeal and those documents will reveal

that even after the acquisition, market value of the land in

the locality remained far lesser than the rate presently fixed

under the impugned judgment. He justified the action of the

court below in declining any compensation for injurious

affection of the remainder property. According to him, the

commission report was not acceptable regarding the value of

the compound walls and hence in the absence of evidence no

L.A.A.1096/2007 & CO.56/2009
4

compensation could have been awarded for the compound

walls. Mr. Jayachandran requested that the matter may go

back to the reference court so that documents produced in

this court can be produced by the requisitioning authority so

that, the LAR court would be able to decide the question of

correct market value payable for the property under

acquisition.

4. Having anxiously considered the rival submissions

we are of the view that there is considerable merit in the

submission of the learned counsel for the claimant/cross

objector that the claimant/cross objector is entitled for

compensation for injurious affection for the unacquired

property which extends to 24 to 25 cents of land. Ext.X1

commission report would clearly show that the remainder

property has been reduced to two strips long in the form of

‘L’ with a width of 3 metres only. We are of the view that the

remainder property has been injuriously affected at least to

the extent of 10%. The same is the position regarding

grievance voiced by the cross objector regarding

compensation payable for the compound wall. Some

compensation should have been awarded for the walls which

existed on the property under acquisition. The court below

L.A.A.1096/2007 & CO.56/2009
5

was not justified in declining any compensation for the wall.

As for the market value of the land we are of the view that

the said issue is to be reconsidered by the reference court

giving liberty to both sides to produce whatever documents

they want to including documents produced before this court

by the Panchayat.

5. The result of the above discussions is as follows:

The judgment and decree under appeal are set aside.

LAR.4/2005 is remanded to Subordinate Judge’s Court,

Vadakara. That court is directed to permit all parties to

adduce whatever further evidence they want to in the

context of the various claims raised in the LAR including the

claim for compensation for injurious affection and the claim

for value of the compound wall and market value of the land.

The learned Subordinate Judge is directed to complete the

enquiry and pass revised judgment at the earliest and at any

rate within four months of parties entering appearance

before that court pursuant to this judgment. Since the

Panchayat is also desirous of an order of remand we are not

inclined to impose any condition which will deprive the

claimant of the benefit of receiving interest under Section

28 of the Act. We are also not inclined to refuse refund of

L.A.A.1096/2007 & CO.56/2009
6

the court fee remitted on the memorandum of Cross

Objection. The entire court fee remitted on the Cross

Objection will be refunded to Sri.Ramesan Nambisan,

learned counsel for the cross objectors.

Appeal and Cross Objection are allowed. Parties will

appear before the reference court on 22.3.2010.

PIUS C.KURIAKOSE, JUDGE.

C.K.ABDUL REHIM, JUDGE.

okb