High Court Kerala High Court

Sudhakaran K.K. vs State Of Kerala on 18 February, 2009

Kerala High Court
Sudhakaran K.K. vs State Of Kerala on 18 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 407 of 2002()


1. SUDHAKARAN K.K.,S/O.KUNJIKRISHNAN,
                      ...  Petitioner
2. JAYASREE,D/O.SUDHAKARAN K.K.,
3. JYOTHISH S/O.KOLLAMPARAMBIL SUDHAKARAN,
4. JAISON S/O.KOLLAMPARAMBIL SUDHAKARAN,
5. JAYAKRISHNAN,S/O.KOLLAMPARAMBIL

                        Vs



1. STATE OF KERALA,REPRESENTED BY THE
                       ...       Respondent

2. GREATER COCHIN DEVELOPMENT AUTHORITY

                For Petitioner  :SRI.N.P.SAMUEL

                For Respondent  :SRI.P.R.RAMACHANDRA MENON

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

 Dated :18/02/2009

 O R D E R
          PIUS.C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
                       - - - - - - - - - - - - - - - - - - - - -
                      L.A.A.Nos. 407/2002 & 161/2003
                   - - - - - - - - - - - - - - - - - - - - - - - - - -
                  Dated this the 18th day of February, 2009

                                 JUDGMENT

C.K.Abdul Rehim, J.

Claimants as well as the State have filed appeals against the

judgment in L.A.R.No.112/1998 of the Additional Sub Court,

Ernakulam. 1.49 Ares of dry land and 23.63 Ares of wet land

comprised in Elamkulam village is acquired for the purpose of

constructing ‘International stadium’ at Kaloor. The first claimant was

examined before the reference court as AW1. At the time of

acquisition, the entire land was remaining as dry land and was having

Ponoth road frontage, is the claim of AW1. It was also submitted that

the land is situated only 75 meters away from the National Highway

and it was having close proximity to very important public institutions.

According to AW1, the land had high commercial importance during

the relevant time. The claimants produced Exts.A1 to A3 Sale Deeds

and claimed refixation of the land value in accordance with the value

set forth therein.

LAA.No.407/02 & 161/03
2

2. The reference court found that the property covered by

Exts.A1 to A3 are not similar properties nor they are similarly situated.

It has come out in evidence that the property covered under Ext.A1 is

having frontage to National Highway, whereas the acquired property is

on the back side of the Stadium having frontage only to Ponoth Road.

It has come out in evidence that the properties covered under Exts.A2

and A3 are properties situated far away from the acquired property in a

highly commercially important area of M.G.Road at Ernakulam.

3. However, the reference court found that the classification

adopted by the land acquisition officer with respect to the wet land

portion is not justifiable. Relying on the Mahazer, it is found that both

the dry portion and wet portion formed a single block and the dry

portion had Ponoth Road frontage. Hence the reference court found it

proper to include the wet land portion in a separate category, rather

than including the same in category No.VI, which obviously is that of

wet lands having access only through path ways.

4. The reference court took note of the enhancement of

compensation awarded in L.A.R.No.50/1998 series cases, with respect

to lands acquired under the same notification. In L.A.R.No.50/98, the

LAA.No.407/02 & 161/03
3

land value with respect to IVth category was enhanced from Rs.64,900/-

per Are to Rs.82,296/- per Are. Taking note of the above fact, the

value for dry land which is included in Vth category is refixed by

making a 10% cut thereof. The reference court fixed land value for the

wet land by allowing a 45% cut on the value fixed for the Vth category

of land. Thus, for the dry portion enhancement at the rate of

Rs. 16866/- per Are, and for the wet portion enhancement at the rate of

Rs. 16136/- per Are, was allowed.

5. Learned counsel for the Appellant/Claimant vehemently

contended that Ext.A1 document is with respect to a property which is

situated in front of the acquired property and the same ought to have

been considered as basis for refixing the value. Considering the

reasoning rendered by the reference court that, the property covered

under Ext.A1 is having frontage to National Highway and the same is

not similar or similarly situated, we are not in a position to accept the

said argument. Admittedly, properties under Exts.A2 and A3 are

situated far away from the acquired property at a place having much

commercial importance. Hence we feel that the basis at which the

reference court refixed the land value is quiet reasonable and

LAA.No.407/02 & 161/03
4

acceptable.

6. Learned counsel also contended that, having regard to the

fact that the acquisition is made for constructing “International

Stadium”, the enhancement should have been allowed more liberally,

the purpose of acquisition being one could not be termed as

” socialistic purpose”. We are afraid, whether we can entertain such a

contention in view of the provisions contained in Sections 23 and 24 of

the Land Acquisition Act, which prohibits taking into consideration of

the purposes of acquisition in order to determine valuation of the

acquired properties.

On an over all scanning of the impugned judgment, we feel that

the valuation refixed by the reference court is quite adequate and

reasonable. Hence both the appeals are dismissed. Parties will bear

their respective costs.

PIUS.C.KURIAKOSE
JUDGE

C.K.ABDUL REHIM
JUDGE

sv.

LAA.No.407/02 & 161/03
5