High Court Kerala High Court

State Of Kerala vs K.K.Daniel on 15 January, 2009

Kerala High Court
State Of Kerala vs K.K.Daniel on 15 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 18 of 2009()


1. STATE OF KERALA, REPRESENTED BY THE
                      ...  Petitioner
2. THE DISTRICT COLLECTOR,
3. THE EXECUTIVE ENGINEER,
4. THE SPECIAL TAHSILDAR (L.A N.H)

                        Vs



1. K.K.DANIEL, KODAKERIL,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.P.HARIDAS

The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice V.GIRI

 Dated :15/01/2009

 O R D E R
                    J.B. KOSHY, Ag.C.J. &
                           V.GIRI, J.
          -------------------------
                    W.A.No.No.18 of 2009
          -------------------------
            Dated this the 15th day of January, 2009.


                         JUDGMENT

GIRI, J.

State has come up in appeal against the judgment

of the learned single Judge, partly allowing the writ petition

filed by the 1st respondent herein, claiming compensation for

69 sq.m., which he claimed, belonged to him, but was taken

possession of by the State, without paying him

compensation.

2. The writ petitioner is a senior citizen, aged 75

years and is also a physically handicapped, by reason of the

fact that he is deaf and dumb. It seems that his wife is also

deaf and dumb.

3. The writ petitioner was in possession of 15.5

cents of land lying by the side of M.C.Road, at Thiruvalla.

Admittedly, an extent of 1.25 cents of land was acquired for

widening the M.C.Road in the year 1973. It is also not

disputed that by Ext.P3 Sale deed bearing No.3186/05 of the

W.A.NO.18/09

:: 2 ::

Thiruvalla Sub Registry Office, an additional extent of 48

sq.m. of land was conveyed in favour of the respondents by

the petitioner. According to the petitioner,t his left 69 sq.m.

of land sandwiched between the aforementioned 48 sq.m

and the road margin. He claimed that apart from taking

possession of 48 sq.m of land conveyed under Ext.P7 sale

deed, the respondents also took possession of the

aforementioned 69 sq.m of land lying immediately adjacent

thereto and this was done without paying any compensation

to the petitioner.

4. The learned single Judge took note of the

fact that the petitioner was in ownership and possession of

15.5 cents of land as per Ext.P4 sale deed and that

admittedly 1.25 cents of land out of the same was acquired

in the year 1973. Learned single Judge further took note of

the fact that the respondents are estopped from disputing

the petitioner’s title to the entirety of the land covered by

Ext.P1 sale deed, having taken Ext.P7 sale deed from the

petitioner for 48 sq.m of land. In circumstances where the

W.A.NO.18/09

:: 3 ::

M.C.Road was widened at that spot, by acquiring 1.25 cents

of land from the petitioner and further where the

respondents have purchased 48 Sq.m of land from the

petitioner as recently as in 2005 vide Ext.P7 sale deed, the

learned Judge came to the conclusion that the disputed area

of 69 sq.m of land lying between the 48 sq.m of property

purchased under Ext.P7 sale deed and the road margin,

should be treated as part of the registered holding of the

petitioner and covered by Ext.P4 title deed. The learned

Judge came to this conclusion on a reference to Ext.P2

report and sketch, among other documents. The learned

Judge has gone into meticulous details of the lie of the land

and the materials placed on record. The learned Judge has

also given sufficient and cogent reasons as to why the

petitioner, a senior citizen aged 75 years, and a deaf and

dumb person, who is further handicapped by the fact that

his wife is also a deaf and dumb, should not be now

relegated to the authorities under the Land Acquisition Act.

W.A.NO.18/09

:: 4 ::

We fully concur with the reasoning given by the

learned single Judge as also the findings and directions of

the learned single Judge issued in this behalf. We see no

merit in this appeal and accordingly the same is dismissed.

Sd/-

(J.B. KOSHY)
ACTING CHIEF JUSTICE

Sd/-

(V.GIRI)
JUDGE
sk/
//true copy//

P.S. to Judge