High Court Kerala High Court

The Secretary vs V.T.Vijayalakshmi on 26 May, 2009

Kerala High Court
The Secretary vs V.T.Vijayalakshmi on 26 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1208 of 2002()


1. THE SECRETARY, PAYYOLY GRAMA PANCHAYAT,
                      ...  Petitioner

                        Vs



1. V.T.VIJAYALAKSHMI W/O.M.BHASHAVAN,
                       ...       Respondent

2. THE DISTRICT COLLECTOR,

                For Petitioner  :SRI.C.VATHSALAN

                For Respondent  :SRI.B.KRISHNAN

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :26/05/2009

 O R D E R
          PIUS.C.KURIAKOSE & P.Q.BARKATH ALI, JJ.
                      ------------------------
  L.A.A.Nos.1208,1308, 1916, 1918/2002& 325/2003 ..
                      ------------------------

              Dated this the 26th day of May, 2009

                           JUDGMENT

Pius C.Kuriakose, J.

All these appeals pertain to acquisition of land in Payyoly

town for the establishment of a new bus stand -cum- shopping

complex for the Payyoly Grama Panchayat and relate to land

acquisition reference cases(L.A.R.Nos.25/00, 26/2000 &

29/2000). L.A.A. Nos.1208/02 and 1308/2002 are directed

respectively against the judgments and decree in L.A.R.

Nos.26/2000 & 25/2000 and are filed by the Panchayat –

requisitioning authority. L.A.A. Nos.1916/2002, 1918/2002 and

325/2003 are directed respectively against the judgments and

decree in 26/2000, 25/2000 and 29/2000 and are filed by the

claimants. The last date of publication of the relevant notification

under Section 4(1) was 24/1/1997. The land acquisition officer

classified the properties as garden lands and wet lands and

awarded Rs.7265/- per cent and Rs.4984/- per cent respectively

for garden lands and wet lands. The reference court tried all the

L.A.A..No.1208/02 & CONN.CASES 2

reference cases jointly and evidence on the side of the

claimants consisted of documents Exts.A1 to A3 and oral

testimonies of witness AWs-1 to 4. On the side of the

respondents – requisitioning authority and the Government, the

same consisted Exts.R1 to R3 and the testimonies of RW-1 and

RW2. The report submitted by the commissioner, who conducted

local inspection of the properties and compared the acquired

property with the properties covered by Exts.A1 to A3, was

Ext.C1.

2. Ext.A1 sale deed pertain to sale of 17 cents of land on

27/9/1995 in favour of Indian Oil Corporation and the centage

value reflected in Ext.A1 is Rs.41,500/-. Ext.A1 property is

situated about 1.5 k.m. away from the acquired property.

Exts.A2 was another sale document dated 20/3/1993 revealing

centage value of 16,779/-. Ext.A3 was a document executed

between the claimant in L.A.R. No.29/2000 and the claimant in

L.A.R. Nos.25 & 26/2000 on 9/11/1995. Ext.A3 pertains to two

cents of land and revealed centage value of Rs.50,000/-. The

advocate commissioner in Ext.C1 reported that the acquired

property was situated in the heart area of the Payyoly town and

L.A.A..No.1208/02 & CONN.CASES 3

was more important and valuable than the property covered by

Ext.A1. She would ultimately recommend the value of

Rs.42,000/- per cent for garden lands under acquisition and

would also recommend value of Rs.12,500/- per cent for wet

lands under acquisition.

3. The reference court on an evaluating the evidence would

fix the value of garden lands at the rate of Rs.15,000 per cent

and that of wet lands at the rate of Rs.10,000/- per cent. In the

appeals preferred by the claimants, they contend that the rate

fixed by the reference court is far below the market value of the

properties at the relevant time and in the appeals preferred by

the Panchayat it is contended that the rates currently fixed by the

reference court are excessive.

4. We have heard the submissions of Sri.B.Krishnan,

learned counsel for the appellants/claimants and Sri.C.Vathsalan,

learned counsel for the requisitioning authority. The learned

counsel would make submissions on the basis of the grounds

raised in the respective memorandum of appeal preferred by

their parties.

5. We have anxiously considered the rival submissions

L.A.A..No.1208/02 & CONN.CASES 4

addressed at the Bar. We have gone through the entire evidence

and made a thorough reappreciation of the evidence. We are of

the view that the court below was not justified in completely

discarding Ext.A1 and commissioner’s report Ext.C1. The

appreciation of the evidence by the reference court is not

completely satisfactory. Ext.A1 document was in respect of

fairly large extent of land and was a pre notification document.

The centage value reflected in Ext.A1 is considerable. But,

Ext.A1 property was situated in a more important area than the

acquired property. According to us, Ext.A1 and Ext.C1 could

have been relied on by the learned Subordinate Judge and the

correct market value of the acquired property could have been

arrived at by making appropriate deductions from the value

reflected in Ext.A1. The Panchayat did not file any objection to

the Commissioner’s report, it should be noticed.

6. On our re appreciation of the evidence, we come to the

conclusion that the correct market value of the acquired garden

land in these cases at the relevant time will come to Rs.25,000/-

per cent and the correct market value of the acquired wet land

will come to Rs.15,000/-.

L.A.A..No.1208/02 & CONN.CASES 5

7. The result is that L.A.A. Nos.325/2003, 1916/2002 and

1918/2002 preferred by the claimants will stand allowed.

L.A.A.No.1308/2002 and 1208/2002 preferred by the Panchayat

will stand dismissed. It is needless to mention that the appellants

claimants will be entitled for all statutory benefits admissible

under Section 23(1A), 23(2) and Section 28 of the Land

Acquisition Act on the total enhanced compensation which

becomes admissible to them by virtue of our refixation of the

land value under this judgment.

The appeals are allowed as above. Parties are directed to

suffer their respective costs in this appeal.

PIUS.C.KURIAKOSE,JUDGE

P.Q.BARKATH ALI, JUDGE
dpk

L.A.A..No.1208/02 & CONN.CASES 6

PIUS.C.KURIAKOSE &
P.Q.BARKATH ALI, JJ.

————————

L.A.A.Nos.1208,1308, 1916,
1918/2002& 325/2003 ..

————————

JUDGMENT

26TH JUNE 2009