High Court Kerala High Court

State Of Kerala vs M.Hashim on 8 June, 2009

Kerala High Court
State Of Kerala vs M.Hashim on 8 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 447 of 2003()


1. STATE OF KERALA
                      ...  Petitioner

                        Vs



1. M.HASHIM,KUNNUMPURATHU VEEDU,
                       ...       Respondent

2. M.SHAJAHAN OF DO. DO.

3. M.FASALUDEEN, AYNIVILAKATHU VEEDU, DO.

4. M.USAFF,THERIKKATTU PUTHEN VEEDU,

5. M.JAMAL MUHAMMED, NAJEEB MANZIL,

6. A.ASHA BEEVI, NAJEEB MANZIL,

7. AMINA UMMAL, PALAVILA VEEDU,

8. SHEEJA BEEGUM, MEKKUMKARA PUTHEN VEEDU,

9. M.M.HASHIM, T.K.HOUSE,PARAKKAPPARA,

10. K.ASUMA BEEVI,PARAYIL VEEDU,

11. P.JUMAIDA BEEVI,CHARIPPAN VILAKAM VEEDU,

12. M.ABDUL KARIM,KURAKKODU KUNNUMPURATHU

13. M.MUHAMMED,RESIDING AT DO.DO.

14. A.SULAIKA BEEVI,THERIKADU PUTHEN VEEDU,

15. S.SOUDA BEEVI, PUTHUVAL PUTHEN VEEDU,

16. NABEESABEEVI,W/O. ABDUL KHARIM,

17. ABDUL RAHIM,S/O.MEERA SAYEER,

18. SUHARBAN BEEVI,CHARIVILAKATHU VEEDU,

19. ARIFA BEEVI,CHOONDU PALAKA,

20. ASHA BEEVI, OF DO. DO.DO.

21. ASUMA BEEVI, KUZHIVILAKATHU VEEDU,

22. SHARIFA BEEVI, OF DO.   DO.

23. SAJITHA BEEVI, THANNIMMOODU,THOLIKADU,

24. NAZEER, THADATHARIKATHU VEEDU,

25. P.SHEERA BEEVI,KUZHIVILAKATHU VEEDU,

26. SUBAIDA BEEVI, PULINCHIYIL PUTHEN VEEDU,

27. S.FATHIMA BEEVI,CHALIPPANVILAKATHY VEEDU

28. SHEREEFA BEEVI, PERUMALA PUTHEN VEEDU,

29. ABDUL SALAM, S/O.ABDUL RAHIM,

30. ABDUL NAZEER, S/O. ABDUL RAHIM OF DO.DO.

31. SHAJAHAN, S/L. ABDUL RAHIM OF DO.DO.

32. MUHAMMED SHAJITH, S./O. DO.DO.

33. NOUSHAD, S/O.   OF DO.DO.

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.J.GEORGE

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

 Dated :08/06/2009

 O R D E R
               PIUS C. KURIAKOSE &
               P. Q. BARKATH ALI, JJ.
           ------------------------------------------------
                   L. A. A. No.447 of 2003
           ------------------------------------------------
             Dated this the 8th day of June, 2009

                          JUDGMENT

Pius C. Kuriakose, J

This appeal preferred by the Government

pertains to acquisition of land in Nedumangadu village

for the purposes of establishment of E.E.C Market at

Nedumangadu. The relevant Section 4(1) notification

was published on 16/06/92. The Awarding Officer

categorised the properties under acquisition to

categories (A) to (F) on the basis of frontage/access of

of main road, edavazhy nearest to main road etc. For

properties in (A) category, the Land Acquisition Officer

has awarded land value at Rs.15,992/- per Are and for

other categories, he awarded land value at the rates

given below:-

L. A. A. No.447 of 2003 -2-

           (B) category    -    Rs.12,794/-


           (c) category    -    Rs.10,235/-


           (d) category    -    Rs.9,211/-


           (e) category    -    Rs.8,750/-/-


           (f) category    -    Rs.7,438/-


The evidence before the Reference Court

consisted mainly of Exts.A4, A6, A7, A9, A12 and A14

judgments of the Nedumangadu Sub Court in respect

of the second phase of acquisition for the same

purpose. Thus, the properties in Exts.A4, A6, A7, A9,

A12 and A14 were properties lying adjacent to the

acquired properties in this case. The Nedumangadu

Sub Court, which had occasion to decide the cases

pertaining to acquisition of the second phase even

earlier than the impugned judgments were passed,

had granted 220% enhancement over the rates given

L. A. A. No.447 of 2003 -3-

by the Awarding Officer in those acquisitions which

were on the basis of Section 4(1) notification

published one year after the notification in this case.

In fact, in those judgments, the Sub Court had relied

on a document which is produced in those cases as

Ext.A1. Ext.A1 in those cases was a sale deed in

favour of LIC of India in respect of 10.5 cents of land

in Nedumangadu village situated very near to the

acquired properties in this case. Ext.A1 document

revealed the land value of Rs.44,000/- per cent. What

the Reference Court has done in Exts.A4, A6, A7, A9,

A12 and A14, was to award amounts lesser than the

rates reflected in Exts.A1 in those cases. It is not

difficult for us to hold that Exts.A4, A6, A7, A9, A12

and A14 had considerable probative value in these

cases since the properties were situated adjacently

L. A. A. No.447 of 2003 -4-

and the acquisition was for the same purposes though

one year later. The Reference Court rightly relied on

these judgments and granted proportionate increase

to the properties included in all the categories. Thus,

220% increase was given under the impugned

judgments over the rates awarded by the Land

Acquisition Officer.

It is brought to our notice that the appeals

preferred by the Government against Exts.A4, A6, A7,

A9, A12 and A14 were dismissed by this Court by

judgments 06/10/04 and 01/07/05 respectively in

LAA.620/2000 and LAA.1561/2000 series. Copies of

those judgments are also produced before us for

perusal. Those judgments show that this Court

confirmed the enhancement given to the claimants

under Exts.A4, A6, A7, A9, A12 and A14 and allowed

L. A. A. No.447 of 2003 -5-

the cross objections filed by the claimants to the

extent of granting statutory benefit to the claimants.

Thus, Exts.A4, A6, A7, A9, A12 and A14 have attained

finality. In view of the finality attained by those

judgments, we do not find any ground for interfering

with the impugned judgments at the instance of the

Government.

The appeals preferred by the Government will

stand dismissed. No costs.

PIUS C. KURIAKOSE
JUDGE

P. Q. BARKATH ALI
JUDGE
kns/-