High Court Kerala High Court

State Of Kerala vs Kumaran Nair on 16 January, 2009

Kerala High Court
State Of Kerala vs Kumaran Nair on 16 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 2465 of 2008()


1. STATE OF KERALA.
                      ...  Petitioner

                        Vs



1. KUMARAN NAIR, RAMASADANAM,
                       ...       Respondent

2. THE DEPUTY CHIEF ENGINEER,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :16/01/2009

 O R D E R
           PIUS.C.KURIAKOSE & M.C.HARI RANI, JJ.
                      ------------------------
                     L.A.A.No. 2465 OF 2008
                      ------------------------
            Dated this the   16th day of January, 2009

                           JUDGMENT

Pius C.Kuriakose, J.

This appeal by the Government pertains to acquisition of

land in Sarkara Village in Chirayinkeezh Taluk pursuant to a

notification under Section 4(1) published on 23/8/1995. The

purpose of acquisition was doubling of the railway line between

Kollam and Thiruvananthapauram. The land acquisition officer

awarded land value at the rate of Rs.98,800/- per Are. The

reference court relied on Exts.A1 to A6 and the oral testimony

of AW1 on the side of the claimant respondent. The evidence on

the side of the appellant consisted of Exts.R1 and R6 and oral

testimony of RW1. Ext.A4 was the court’s judgment in respect

of the property in the same village , but acquired under a much

earlier notification under Section 4(1). The court below did not

place reliance on Ext.A4 on the reason that there was no

commission report making a comparative study of Ext.A4

L.A.A..No.2465/2008 2

property and the acquired property and also on the reason that it

is not clear whether Ext.A4 has become final. The court below

relied on Ext.A3 sale document executed in the year 1995 some

four years prior to Section 4(1) notification. It was seen by the

court below that Ext.A3 relates to property having an extent of

4 = cents only.

2. Considering the smallness of the plot covered by Ext.A3,

what the court below did was to rely on Ext.A3 for the purpose of

determining the land value, but without giving any addition for

the passage of four year’s time. The court below, thus refixed

the land value at the rate of Rs.40,000/- per cent. It is now

brought to our notice that Ext.A4 has attained finality.

3. Having gone through the judgment under appeal and

having considered the submissions of the learned Government

Pleader, we are of the view that learned subordinate judgment

has arrived at more or less correct findings as to the market

value of the acquired property as on the relevant date of the

Section 4 (1) notification. The findings, in our opinion, are

reasonable and founded on evidence. Moreover, we find that

the total stakes involved in the appeal is not much.

L.A.A..No.2465/2008 3

For all the above reasons, this appeal will stand dismissed in

limine.

PIUS.C.KURIAKOSE,JUDGE

M.C.HARI RANI, JUDGE
dpk