High Court Kerala High Court

State Of Kerala vs K.Appukuttan on 30 November, 2009

Kerala High Court
State Of Kerala vs K.Appukuttan on 30 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 385 of 2008()


1. STATE OF KERALA .
                      ...  Petitioner

                        Vs



1. K.APPUKUTTAN, S/O.KESAVAN,
                       ...       Respondent

2. THE MANAGING DIRECTOR,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :30/11/2009

 O R D E R
                       M.N. KRISHNAN, J.
               = = = = = = = = = = = = = = =
                   L.A.A. NO. 385 OF 2008
               = = = = = = = = = = = = = = =
        Dated this the 30th day of November, 2009.

                        J U D G M E N T

This is an appeal preferred against the award of the

Land Acquisition Court, Thiruvananthapuram in LAR 415/03.

An area of 0.07 Ares of land comprised in R.S.No.527/05 of

Pettah village was acquired for the purpose of expansion of

International Airport, Thiruvananthapuram. The Land

Acquisition officer fixed the land value at Rs.7,655.55 and

value of structures at Rs.22,339/-. In a reference the Land

Acquisition Court in paragraph 10 of its award fixed the value

of structures at Rs.35,000/- and the land value to

Rs.2,00,000/- per Are thereby enhanced the land value by

Rs.6,344.45 and value of structures by Rs.12,661/-.

2. I had carefully perused the award. I do not find

any basis given by the Land Acquisition court for enhancing

the value of structures. He criticized the land acquisition

officer holding that on what basis he has calculated the value

L.A.A. 385 OF 2008
-2-

of structures. In the next sentence he jumps to the conclusion

that it can be enhanced by Rs.35,000/-. I do not find any

materials discussed or supplied to arrive at that decision.

3. Similarly regarding the land value also the claimant

makes a claim of Rs.3 lakhs and the land acquisition court

makes it at Rs.2,00,000 lakhs without any basis. So these

are all materials which requires detailed consideration at the

hands of the court below. Therefore the award under

challenge is set aside and the matter is remitted back to the

Land Acquisition Court for fresh consideration of the land value

as well as the value of the structures. Parties are directed to

appear before the Land Acquisition Court on 7.1.2010.

M.N. KRISHNAN, JUDGE.

ul/-