High Court Kerala High Court

State Of Kerala vs K.P.Bharathan on 23 May, 2009

Kerala High Court
State Of Kerala vs K.P.Bharathan on 23 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 258 of 2003()


1. STATE OF KERALA
                      ...  Petitioner
2. EXECUTIVE ENGINEER, G.H.DIVISION,

                        Vs



1. K.P.BHARATHAN, KERALA BHAVAN,
                       ...       Respondent

2. K.P.PRABHAKARAN, KERALA BHAVAN,

3. K.P.SOBHANA, RATNA NIVAS, KURIAL LANE,

4. K.P.TESSY, RATNA NIVAS, KURIAL LANE,

5. K.P./RATNA SINGH, RETNA NIVAS,

6. K.P.BHAGATH SINGH, RETNA NIVAS,

7. K.P.NARAYANI W/O. LATE KORUKUTTY,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.M.P.SREEKRISHNAN

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :23/05/2009

 O R D E R
           PIUS.C.KURIAKOSE & P.Q.BARKATH ALI, JJ.
                       - - - - - - - - - - - - - - - - - - - - -
                            LA.A .No.258 OF 2003
                   - - - - - - - - - - - - - - - - - - - - - - - - - -
                     Dated this the 23rd day of May, 2009

                                 JUDGMENT

Pius.C.Kuriakose, J.

This appeal by the Government pertains to acquisition of land in

Kasaba village in Kozhikode Taluk for the purpose of strengthening the

sharp curve at Muthalakulam junction. The relevant section 4(1)

notification was published on 26-11-1993. The land acquisition officer

awarded land value at the rate of RS. 41,850/- per cent. The reference

court relying mainly on Ext.A1 judgment in L.A.R.No.159/1997 would

refix the land value at Rs. 2,00,000/- per cent.

2. In this appeal, the government impugns such refixation on

various grounds. We have heard the submissions of Sri.Basant Balaji,

learned senior Government Pleader for the appellant and those of

Smt.Shahana Karthikeyan and Sri.P.M.Joseph, learned counsel for the

claimant respondents. While the learned senior Government Pleader

would assail the impugned judgment on the various grounds raised in

the appeal, the learned counsel for the respondents would support the

LAA.No.258/2003 2

impugned judgment on the various reasons stated in the judgment and

Ext.A1 judgment relied on, according to them, is a relevant judgment.

3. We have considered the rival submissions addressed at the

Bar. Our attention was drawn to the common judgment of this court in

L.A.A.No.582/2000 & 351/2002. It is seen that the above two land

acquisition appeals pertain to acquisition of land situated nearby and in

close proximity. It is seen that in L.A.A.No.351/2002 pertains to the

very same acquisition. It is also seen that the land acquisition officer

had awarded the same value as in the present case in those cases and

the reference court also refixed the land value as the same rate under

the present case. Under the common judgment, this court has set aside

the judgments which were subject matter of L.A.A.No.582/2000 and

remanded those two cases, however, making an observation that the

correct market value at the relevant time is at any rate above Rs. l lakh

per cent. It is an open remand which has been passed by this court in

L.A.A.No.582/2000 &351/2002 and in view of that remand order, we

are of the view that this impugned judgment is also liable to be set

aside and the reference case remanded to the reference court.

LAA.No.258/2003 3

Accordingly, we set aside the impugned judgment and decree and

remand L.A.R.No.538/1997 to the Subordinate Judge’s Court,

Kozhkide. That court will take a fresh decision in the L.A.R regarding

the correct market value of the property under acquisition giving

opportunity to both sides to adduce further evidence, if they so choose.

Transmit a copy of the common judgment in L.A.A.No. 582/2000

&351/2002 also to the Subordinate Judge’s Court. The learned

Subordinate Judge will complete the enquiry and pass revised judgment

at his earliest and at any rate within four months of receiving a copy of

this judgment.

PIUS.C.KURIAKOSE
JUDGE

P.Q.BARKATH ALI
JUDGE

sv.

LAA.No.258/2003 4