High Court Kerala High Court

State Of Kerala vs Shyla Beegum on 13 August, 2010

Kerala High Court
State Of Kerala vs Shyla Beegum on 13 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 391 of 2009()


1. STATE OF KERALA,
                      ...  Petitioner
2. THE EXECUTIVE ENGINEER,

                        Vs



1. SHYLA BEEGUM,SUNITHA MANZIL,
                       ...       Respondent

2. AMEER HAMZA,SUNITHA MANZIL,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.R.MANOJ

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :13/08/2010

 O R D E R
                PIUS C. KURIAKOSE &
                C. K. ABDUL REHIM, JJ.
    ------------------------------------------------
               L. A. A. No.391 of 2009
    ------------------------------------------------
      Dated this the 13th day of August, 2010

                     JUDGMENT

Pius C. Kuriakose, J

We find much force in the submissions of

Smt.Latha T. Thankappan, the learned senior

Government Pleader that the issue raised in this appeal

by the Government is covered in favour of the

Government by judgment of this Court in L.A.A.376/09.

According to her, if that judgment is followed, the

maximum value that can be granted is only Rs.98,000/-.

But as rightly argued by Sri.R.Manoj, the learned counsel

for the respondent the property under acquisition was

enjoying certain advantages which the property in

L.A.A.376/09 did not have. Taking into account those

advantages, we are inclined to re-fix the market value of

land under acquisition in this case at Rs.1 lakh per Are.

L. A. A. No.391 of 2009 -2-

We are not inclined to interfere with the award of

compensation for injurious affection or towards shifting

charges. However, it appears that the learned

Subordinate Judge has committed a mistake in reckoning

the compensation for injurious affection and shifting

charges also for the purpose of awarding statutory

benefit. It is clarified that the compensation for injurious

affection and the shifting charges will not carry statutory

benefits admissible under Sections 23(2), 23(1A) and

under Section 28 of the Land Acquisition Act.

The appeal will stand allowed, but in the

circumstances, without any order as to costs.

PIUS C. KURIAKOSE
JUDGE

C. K. ABDUL REHIM
JUDGE
kns/-