High Court Kerala High Court

State Of Kerala vs P.Thulaseedharan on 20 August, 2008

Kerala High Court
State Of Kerala vs P.Thulaseedharan on 20 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 823 of 2007()


1. STATE OF KERALA, REPRESENTED BY
                      ...  Petitioner

                        Vs



1. P.THULASEEDHARAN,
                       ...       Respondent

2. ELECTRONIC TECHNOLOGY PARKS (KERALA),

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :20/08/2008

 O R D E R
           KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
               -----------------------------------------
                       L.A.A. No.823 OF 2007
                                 &
                    C.M.Appln.No.973 OF 2007
               -----------------------------------------
           Dated this the 20th day of August, 2008.


                         J U D G M E N T

Harun-Ul-Rashid, J.

C.M.Appln.No.973/2007: This is an application to condone

the delay of 446 days in filing the appeal. The appeal is filed by

the State against the judgment and decree dated 28.02.2005 in

L.A.R.No.286/1998 on the file of the II Additional Sub Court,

Thiruvananthapuram.

2. The extent of property acquired is 8.80 ares of land in

Survey No.413/8 of Kazhakkutom-Menamkulam village. The

property was acquired for Eletronics Techno Park. Notification

under Section 4(1) of the Land Acquisition Act is dated

13.01.1995. Land Acquisition Officer awarded land value at the

rate of Rs.12,664/- per are. The reference court enhanced the

land value and refixed it at Rs.21,133/- per are. Aggrieved by

the said fixation, the State has come up in appeal.

L.A.A. No.823/07 2

3. The evidence in this case consists of oral evidence of the

claimant as AW1 and Exhibits A1 to A3 on the side of the

claimant and Exhibits R1 to R5 on the side of the respondents.

Exhibit C1 commission report was also marked.

4. The claimant pressed for fixation of market value on the

basis of Exhibit A2 document. The reference court rightly held

that the said property is having road frontage on the southern

and eastern side and it is a residential plot with a pacca building.

Therefore, there cannot be any comparison with the acquired

land.

5. The reference court placed reliance on Exhibit A3

judgment in L.A.R.Nos.130 and 131 of 1998. Exhibit A3

acquisition is for the very same purpose and the property is also

in the same village. Section 4(1) notification in that case was

published on 05.04.1994. Land Acquisition Officer fixed the land

value at the rate of Rs.14,784/- per Are in Exhibit A3 case and

the same was enhanced by the reference court at Rs.24,710/-

per Are. The court examined the oral and documentary evidence

and concluded that Exhibit A3 property is lying nearer to the

L.A.A. No.823/07 3

National Highway than the acquired land. The reference court

held that the comparable document for the purpose of fixing the

land value is Exhibit A3 and therefore, a proportionate increase in

the land value to the tune of Exhibit A3 judgment can be given in

the present case. We have already stated that in Exhibit A3

case, the land value awarded by the Land Acquisition Officer at

Rs.14,784/- per Are was enhanced to and refixed at Rs.24,710/-

per Are. In the present case, the land value awarded by the Land

Acquisition Officer is Rs.12,664/- per Are. Therefore, fixation of

land value by a proportionate increase, the amount will come to

Rs.21,133/- per Are. The reference court fixed the land value at

the said rate.

6. We find that Exhibit A3 judgment was upheld and has

become final in the judgment in L.A.A.No.1171/2007. Since the

value fixed in Exhibit A3 property has become final and

proportionate value was granted on that basis, there is no reason

to modify the award passed by the court below.

L.A.A. No.823/07 4

In the result, the application for condonation of delay and

the appeal are dismissed.

I.A.No.2104/2007: Dismissed.

KURIAN JOSEPH
JUDGE

HARUN-UL-RASHID
JUDGE

smp

L.A.A. No.823/07 5

KURIAN JOSEPH &
HARUN-UL-RASHID, JJ.

L.A.A. No. 823 OF 2007

J U D G M E N T

20.08.2008