High Court Kerala High Court

State Of Kerala vs Chandramathy Jayasree on 19 December, 2006

Kerala High Court
State Of Kerala vs Chandramathy Jayasree on 19 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA App No. 812 of 2006()


1. STATE OF KERALA.
                      ...  Petitioner

                        Vs



1. CHANDRAMATHY JAYASREE,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :19/12/2006

 O R D E R
                                             K.T. SANKARAN, J.

                        ...................................................................................


                                            L.A.A. No. 812 OF 2006


                      ...................................................................................

                                 Dated this the  19th  December, 2006




                                                 J U D G M E N T

An extent of 4 Ares of land in Sy. No. 720/4 of Kadakampalli village

was acquired for the purpose of doubling of railway line between Kollam-

Thiruvananthapuram. Notification under section 4(1) of the Land

Acquisition Act was issued on 16.03.1993. Award was passed on

05.01.1996. Land value was fixed by the Land Acquisition Officer at the

rate of Rs. 29,001/- per Are. Possession of the land was taken on

09.01.1996.

2. The reference court relied on the judgment in L.A.R.No.392 of

1996, which was in respect of similarly situated land, acquired under the

very same notification, and held that the claimant is entitled to get same

land value as awarded in L.A.R.No. 392 of 1996. The land value fixed for

the land per Are in L.A.R.No. 392 of 1996 was Rs. 37,461/- . Accordingly,

enhancement was granted, calculated at the rate of Rs.37,461/- per Are.

L.A.A. No. 812 OF 2006

2

3. Government Pleader was directed to verify whether any appeal

was filed against the award and judgment in L.A.R.No. 392 of 1996.

Learned Government Pleader, on verification, stated that no such appeal

was filed.

4. In the light of the judgment in L.A.R.No. 392 of 1996, Land

Acquisition Court was justified in awarding enhanced compensation at the

rate of Rs.37,461/- per Are. It is not disputed that the land acquired and

the land involved in L.A.R.No. 392 of 1996 are similarly situated. It is

admitted that the lands involved in both cases were acquired as per the

same Notification.

No grounds are made out for interference in appeal. Accordingly,

Land Acquisition Appeal is dismissed.

K.T. SANKARAN,

JUDGE.

lk