High Court Kerala High Court

Thaliyan Padinhare Veettil … vs The General Manager on 5 March, 2009

Kerala High Court
Thaliyan Padinhare Veettil … vs The General Manager on 5 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 228 of 2009()


1. THALIYAN PADINHARE VEETTIL CHERIYA
                      ...  Petitioner

                        Vs



1. THE GENERAL MANAGER, BSNL, TELECOM,
                       ...       Respondent

2. THE DISTRICT COLLECTOR, KANNUR.

3. THE SPECIAL TAHSILDAR (LA)

                For Petitioner  :SRI.M.SASINDRAN

                For Respondent  :GOVERNMENT PLEADER

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

 Dated :05/03/2009

 O R D E R
          PIUS.C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
                       - - - - - - - - - - - - - - - - - - - - -
                             L.A.A.No.228 OF 2009
                   - - - - - - - - - - - - - - - - - - - - - - - - - -
                    Dated this the 5th day of March, 2009

                                 JUDGMENT

Pius.C.Kuriakose, J.

Sri.Mathews.K.Philip takes notice on behalf of the first

respondent – requisitioning authority and the Government Pleader

Sri.Basant Balaji takes notice on behalf of respondents 2 and 3. We

have heard the submissions of Sri.M.Sasindran, learned counsel for the

appellant and those of Sri.Mathews.K.Philip and the government

pleader.

2. It appears to us that the appellant has a legitimate grievance.

The appellant was the owner of a total extent of roughly 53.9 cents of

land in RS.No.110/7 of Ramanthali village. Out of the above property,

substantial portion extending to 49.4 cents was acquired at the instance

of the first respondent for the establishment of a telephone exchange

and being dis-satisfied with the value determined by the awarding

officer, the appellant initiated a reference under Section 18 to the

Subordinate Judge’s court which was registered by that court as

L.A.A.No.228/09
2

L.A.R.No.33/04. That reference was answered fixing the value of the

acquired property at Rs. 13,000/- per cent. We are informed that such

fixation by the reference court in L.A.R.No.33/04 has become final.

The reminder portion of the appellant’s property extending to 4.5 cents

was not acquired due to the reason that the same contain certain

objectionable elements like ‘Nagaprathishta’ and ‘Bhandaram’. The

appellant invoked Section 49 of the Land Acquisition Act and when his

request was not granted, he approached this court and ultimately the

above remainder extent was also ordered to be acquired. Under the

impugned judgment, the reference court has fixed the market value of

the remainder extent so acquired at Rs. 8,000/- only. The prominent

submission of Sri.M.Sasindran is that there is no justification at all for

not granting atleast Rs. 13,000/- per cent which was granted to the

appellant by the reference court in L.A.R.No.33/04. We find

considerable force in the above submission of Sri.M.Sasindran.

Accordingly, we allow the appeal to the extent of refixing the market

value of the property acquired in this case at Rs. 13,000/- per cent. The

appellant will be entitled for all statutory benefits admissible under

L.A.A.No.228/09
3

Section 23(2) and 23(1-A), and Section 28 of the Land Acquisition Act

on the enhanced compensation becoming payable to him on account of

refixation of the market value at Rs. 13,000/-.

Parties are directed to suffer their costs throughout.

PIUS.C.KURIAKOSE
JUDGE

C.K.ABDUL REHIM
JUDGE

sv.

L.A.A.No.228/09
4