High Court Kerala High Court

State Of Kerala vs Nani Kathyayani on 16 January, 2007

Kerala High Court
State Of Kerala vs Nani Kathyayani on 16 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA App No. 1140 of 2005()


1. STATE OF KERALA.
                      ...  Petitioner

                        Vs



1. NANI KATHYAYANI, PRETHU KIZHAKKATHIL,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.MATHEW JAMES

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :16/01/2007

 O R D E R


                       K.T. SANKARAN, J.

            ---------------------------------

                  L.A.A.NO. 1140 OF 2005

          ---------------------------------

        Dated this the 16th day of January,2007



                             JUDGMENT

This Land Acquisition Appeal arises out of

L.A.R.No.499 of 1994, on the file of the Sub Court,

Mavelikara. An extent of 0.57 Ares of dry land in

Sy.No.361/27 of Haripad village was acquired for the

purpose of widening and strengthening of Haripad –

Viyapuram road. Notification under Section 4(1) was

published on 7.2.1991. The land was taken possession

of on 29.6.1992. As per award dated 31.12.1992,

compensation was granted fixing the land value at

Rs.9,606/- per Are. The respondent contended that she

is entitled to get compensation taking into account the

land value at Rs.20,000/- per cent.

2. The Reference Court relied on Ext.A1 judgment

in L.A.R.No.353 of 1993. In that case, notification

under Section 4(1) was issued on 6.11.1991. The

property acquired therein is in Haripad village. The

Land Acquisition Officer had valued the land at the

L.A.A. NO.1140 OF 2005

:: 2 ::

rate of Rs.9,606/- per Are in that case as well. The

Reference Court as per Ext.A1 judgment, enhanced the

land value and fixed the land value at Rs.31,122/- per

Are. It is stated by AW1 that the land covered by

Ext.A1 is situated only 50 metres away from the

northern side of the land which is acquired in the

present case. Ext.A1 would show that the acquired land

is 100 metres away from Kacheri Junction, Haripad. The

Reference Court in the present case, relying on the

land value awarded in Ext.A1, enhanced the land value

to Rs.31,122/- per Are. It was noticed by the

Reference Court that there is no case for the State

that Ext.A1 judgment had not become final.

3. Information is gathered from the Registry that

as against Ext.A1 judgment in L.A.R.No.353 of 1993,

State had filed L.A.A.No.1555 of 2000 and that Appeal

was dismissed by a Division Bench as per judgment dated

25.5.2005. The Division Bench of this Court found that

the land value awarded by the Reference Court in

L.A.R.No.353 of 1993 (Ext.A1) was legal and proper.

L.A.A. NO.1140 OF 2005

:: 3 ::

In view of the judgment in L.A.A.No.1555 of 2000,

this Land Acquisition Appeal is liable to be dismissed.

Accordingly, the Land Acquisition Appeal is dismissed.

(K.T.SANKARAN)

Judge

ahz/

K.T.SANKARAN, J.

————————

————————

L.A.A.NO. 1140 OF 2005

JUDGMENT

16th January, 2007

————————