High Court Kerala High Court

State Of Kerala vs V.P.Abdul Raheem on 30 November, 2009

Kerala High Court
State Of Kerala vs V.P.Abdul Raheem on 30 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 2010 of 2008()


1. STATE OF KERALA, REP. BY SPECIAL
                      ...  Petitioner

                        Vs



1. V.P.ABDUL RAHEEM, BARKOOL HOUSE,
                       ...       Respondent

2. V.P.ABDUL RASHEED, BARKOOL HOUSE,

                For Petitioner  :ADDL.ADVOCATE GENERAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :30/11/2009

 O R D E R
    PIUS C. KURIAKOSE & K.SURENDRA MOHAN, JJ.
            ------------------------------------------
                    LAA. No. 2010 of 2008
           -------------------------------------------
         Dated this the 30th day of November, 2009

                       J U D G M E N T

Pius C. Kuriakose, J.

The Government is in appeal, being aggrieved by the

re-fixation of compensation for the property which was

acquired for the purpose of extension of road from lorry

stand to the Arabind Ghosh Road. The property was

situated in Nagaram Village within the area of the Kozhikode

Corporation. The relevant Section 4(1) notification was

published on 28-6-1993. The Land Acquisition Officer

awarded land value at the rate of Rs.29,649.85 per cent.

The evidence before the reference court consisted of Ext.A1,

a post notification document and the oral evidence of PWs. 1

to 3. On the side of the respondents, the same consisted of

Ext.B1 copy of the basis document and the oral evidence of

RW1. Apart from that, two commissioners’ reports were also

marked as Exts.C1 and C2. The court below re-fixed the

LAA. No. 2010/08

– 2 –

land value at Rs.1,00,000/- per cent.

2. We have heard the submissions of Smt.

P.N.Sumangala, learned Govt. Pleader. Even though

respondents were served with notice there was no

appearance for them. Smt. Sumangala argued that it is

relying on Ext.A1, a document which was six years

subsequent to the notification under section 4(1) that the

court below granted enhancement to the respondents.

According to her, when Ext.B1 basis document was there

the court below should not have relied on a post notification

document. In this regard Smt. Sumangala relied on the

judgment of the Supreme Court in G.M.Oil & Natural Gas

Corn. Ltd. v. R.Jivanbhai Patel & Anr. 2008 SAR (Civil) 894.

3. We have considered the submissions of the learned

Govt. Pleader. It is not correct to say that it is relying on

Ext.A1 alone that the court below granted enhanced

compensation to the respondents. C1 and C2 reports were

LAA. No. 2010/08

– 3 –

of clear indication to the fact that the property under

acquisition was situated very near to various important

junctions, institutions and establishments within the area of

the Kozhikode Corporation, the biggest city in the erstwhile

Malabar District. The oral evidence of PWs. 1 to 3 was also

convincing. There was justification for granting

enhancement. At the same time, we are in agreement with

the learned Govt. Pleader who submitted that at any rate,

the enhancement granted is excessive. We take into

account our own judgments in other cases pertaining to

acquisition of land in Kozhikode and re-fix the value of the

land under acquisition at Rs.90,000/- per cent in

modification of the rate fixed by the reference court.

The appeal stands allowed to the above extent. It is

needless to mention that the respondents will be entitled for

all statutory benefits admissible under sections 23(2), 23

(1A) and 28 of the Land Acquisition Act on the enhanced

LAA. No. 2010/08

– 4 –

compensation to which they become eligible by virtue of this

judgment. The parties are directed to suffer their costs in

this appeal.

PIUS C.KURIAKOSE, JUDGE

K.SURENDRA MOHAN, JUDGE
ksv/-