High Court Kerala High Court

State Of Kerala vs A.Sardhan on 3 April, 2008

Kerala High Court
State Of Kerala vs A.Sardhan on 3 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA App No. 620 of 2008(D)


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

                        Vs



1. A.SARDHAN, KARUNALAYAM,
                       ...       Respondent

2. SMT.MAHILAMANI, KARUNALAYAM,

3. DIRECTOR, INLAND WATER WAYS AUTHORITY

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

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

 Dated :03/04/2008

 O R D E R
           KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
           ----------------------------------------------------------------
                           L.A.A. NO. 620 OF 2008
           ----------------------------------------------------------------

                    Dated this the 3rd day of April, 2008

                                  JUDGMENT

Haurn-Ul-Rashid, J.

The State of Kerala is the appellant. The decree and judgment dated

25.1.2007 in L.A.R. No.80 of 2001 on the file of the Sub Court,

Mavelikkara granting enhanced compensation is under challenge in this

appeal.

2. The extent of land acquired is 46.50 Ares. Acquisition is for the

purpose of widening National Waterways No.III. Section 4(1) notification

was published on 30.5.1999. The Land Acquisition Officer awarded land

value at the rate of Rs.20,316/- per Are. The reference court by the

impugned judgment refixed the land value at the rate of Rs.31,777/- per

Are. The appellant contended before us that the land value awarded by

the Land Acquisition Officer is just, proper and reasonable and that the

reference court ought not to have enhanced the land value. The appellant

further contended that the reference court went wrong in placing reliance

on Ext.A1 sale deed as the property covered by Ext.A1 cannot be

L.A.A.NO.620/2008 2

compared with that of the acquired land and also for the reason that there

is no positive evidence adduced by the claimants to show that the

properties are similar and similarly situated.

3. The first claimant was examined as AW.1. Ext.A1 is the

certified copy of the sale deed. Exts.C1 and C1(a) are the commission

report and mahazar which were relied on by the claimants in support of

their claim for enhancement of compensation. The locational importance

of the acquired land and its nearness to many important public and

commercial institutions is spoken to by the claimants and was dealt with

by the reference court in detail in paragraph 14 of the judgment. The

importance of the locality as spoken to by AW.1 is corroborated in Ext.C1

(a) mahazar. The reference court noticed the fact that the acquired land is

fairly a bigger plot of 46.50 Ares whereas the extent of the land covered by

Ext.A1 is only 12.05 Ares for which land value was fixed at Rs.48,780/-

per Are. On a comparison of both the properties, the reference court

rightly held that the land involved in Ext.A1 sale deed has much more

residential, commercial and industrial importance and potentialities than

the acquired land. At the same time, taking into account all the attending

circumstances including the nature, lie, locational importance and date of

Section 4(1) notification of the acquired land, the reference court held that

L.A.A.NO.620/2008 3

65% of the land value in Ext.A1 sale deed can be fixed as value of the

acquired land. The land value of the acquired land was thus refixed as

Rs.31,770/- per Are. The reference court also fixed an amount of

Rs.50,000/- as value of improvements, on proper evidence available on

record. We find that no grounds are made out to take a different view

from the view taken by the reference court. We agree with the reasoning

and findings of the reference court.

In the result, the appeal is without merit and it is accordingly

dismissed. There will be no order as to costs.

(KURIAN JOSEPH, JUDGE)

(HARUN-UL-RASHID, JUDGE)

sp/

L.A.A.NO.620/2008 4

KURIAN JOSEPH &
HAURN-UL-RASHID, JJ.

L.A.A. NO.620/2008

JUDGMENT

3RD APRIL, 2008