High Court Kerala High Court

The National Thermal Power … vs P.A.Dakshayani Amma on 18 August, 2009

Kerala High Court
The National Thermal Power … vs P.A.Dakshayani Amma on 18 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1135 of 2005()


1. THE NATIONAL THERMAL POWER CORPORATION
                      ...  Petitioner

                        Vs



1. P.A.DAKSHAYANI AMMA, KALATHIL VEETTIL,
                       ...       Respondent

2. RAJASWARI, ASWATHI, RAMAVARMAPURAM

3. RETNAKUMARI, MALIKAYIL, NOORTTUVAHZI

4. SALIM KUMAR, KALATHIL VEETTIL,

5. S.PRADEEP, S/O.SUKUMARAN, SUKUMARA

6. KUSUMAM, SINILAND, KULANATA,

7. S.PRASANTH, KALATHIL,

8. S.DEEPA, KALATHIL, VALIYAKUZHI MURI,

9. SANDHYA, KALATHIL, VALIYAKUZHI MURI,

10. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.V.J.JOSEPH

                For Respondent  :SRI.PHILIP M.VARUGHESE

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

 Dated :18/08/2009

 O R D E R
           PIUS C.KURIAKOSE & K.SURENDRA MOHAN, JJ.
        ------------------------------------------------------------------------------------
                             L.A.A. NO: 1135 OF 2005
        -----------------------------------------------------------------------------------
                      Dated this the 18th August, 2009.

                                        JUDGMENT

PIUS C.KURIAKOSE, J.

This is an appeal by the requistioning authority and they are

aggrieved by the refixation of land value. Land Acquisition Officer

fixed land value at the rate of Rs.735/- per Are which was refixed by

the reference court to Rs.4800/- per Are.

2. Having regard to the submissions addressed by Mr.

V.J.Joseph, learned counsel for the appellant, Shri. Philip

M.Varghese, learned counsel for respondents 1 to 7 and Smt.

P.N.Sumangala, learned Government Pleader for respondent No: 10

and having regard to a reappraisal of the evidence available on

records, we are of the view that the enhancement granted under

the impugned judgment is excessive. On a better assessment of

the evidence, we feel that the market value of the acquired

property can be refixed at Rs. 2205 per are. Accordingly we set

aside the judgment under appeal and the market value of the land

under acquisition is refixed to Rs.2205 per Are. Appeal stands

allowed to that extent. It is needless to mention that the claimants

L.A.A. 1135/2005 2

will be entitled to all statutory benefits on the enhanced

compensation by virtue of our refixation under this judgment.

PIUS C.KURIAKOSE
Judge

K. SURENDRA MOHAN
Judge

jj

PIUS C.KURIAKOSE &
K.SURENDRA MOHAN, JJ.

—————————————

L.A.A.NO:

—————————————

JUDGMENT

Dated: