High Court Kerala High Court

The General Manager vs Mattangottu Kalliyani (Late) on 8 December, 2009

Kerala High Court
The General Manager vs Mattangottu Kalliyani (Late) on 8 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 2143 of 2008()


1. THE GENERAL MANAGER, KSIDC
                      ...  Petitioner

                        Vs



1. MATTANGOTTU KALLIYANI (LATE)
                       ...       Respondent

2. MATTANGOTTU NARAYANI D/O. LATE MALLIYANI

3. MATTANGOTTU SARADA, D/O. LATE KALLIYANI

4. GOVT.OF KERALA.REP.BY DISTRICT COLLECTOR

                For Petitioner  :SRI.D.KRISHNANKUTTY PILLAI

                For Respondent  :ADDL.ADVOCATE GENERAL

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :08/12/2009

 O R D E R
                     M.N. KRISHNAN, J.
                  ...........................................
                   L.A.A.No.2143 OF 2008
                 .............................................
           Dated this the 8th day of December, 2009

                        J U D G M E N T

This is an appeal preferred against the award of the Land

Acquisition Court, Thalassery in LAR.No.344/2005. An extent

of 0.006 hectares of land in R.S.No.10/3 of Koothuparamba

village was acquired for the purpose of widening a road

leading to Industrial Growth Centre. A compensation of

Rs.10,266/= has been awarded. In reference, the land

acquisition court enhanced it to Rs.10,000/= per cent and

awarded accordingly. It is challenging the said decision, the

requisitioning authority has come up in appeal.

2. A perusal of paras-12 and 13 of the award would

convincingly establish that the claimants did not produce any

evidence before the court to show the value of the land and

in para-14 also the court refers to a basic document Ext.B1

whereby the property having an extent of 7 = cents was

sold for Rs.50,000/= and the court comes to the conclusion

that real value is not shown in the document and therefore it

reaches another finding. Similarly it also makes an

: 2 :
L.A.A.No.2143 OF 2008

observation in some other cases that it had given Rs.10,000/=.

3. I feel this is the most unsatisfactory manner in which

the land acquisition court had fixed the land value. Therefore

the award under challenge is set aside and the matter is

remitted back to the Tribunal for a fresh consideration and

the both parties are directed to produce documentary as well

as oral evidence in support of their respective contentions

and then the mater be disposed of in accordance with law.

The parties are directed to appear before the court below on

11.01.2010. Refund of the full court fee be given to the

counsel for the appellant.

Disposed of accordingly.

M.N. KRISHNAN, JUDGE

cl

: 3 :
L.A.A.No.2143 OF 2008