High Court Kerala High Court

The Senior Regional Manager vs Yamuna Das on 7 July, 2009

Kerala High Court
The Senior Regional Manager vs Yamuna Das on 7 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 753 of 2005()


1. THE SENIOR REGIONAL MANAGER,
                      ...  Petitioner

                        Vs



1. YAMUNA DAS,
                       ...       Respondent

2. GANGA BALACHANDRAN OF  -DO-  -DO-.

3. SURESH KUMAR OF   -DO-  -DO-.

4. BINDU VINOD OF  -DO- -DO-.

5. SUNIL KUMAR OF  -DO-  -DO-.

6. STATE OF KERALA,

                For Petitioner  :SRI.MATHEW GEORGE VADAKKEL

                For Respondent  :SRI.THOMAS ABRAHAM

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :07/07/2009

 O R D E R
                    V. RAMKUMAR , J.
          ==========================
              L.A.A. Nos. 753 & 1003 of 2005
          ==========================
              Dated this the 7th day of July, 2009.

                        JUDGMENT

These appeals at the instance of the Requisitioning

Authority, namely, the Food Corporation of India, challenge

the common judgment dated 05.12.2003 passed by the Sub

Court, Mavelikkara in L.A.R. Nos. 101 and 99 of 1998. In

L.A.R. No. 101 of 1998, 0.50 Ares of dry land comprised in

Survey No. 18/29 of Thekkekara village along with other

parcels of land were compulsorily acquired by the State for

the construction of a godown for the appellant, Food

Corporation of India. In L.A.R. No. 99 of 1998, 1.00 Ares of

dry land comprised in Survey No. 13/19 of Thekkekkara

village was compulsorily acquired by the State for the same

purpose. Notification under Section 4(1) of the Land

Acquisition Act was published on 11.03.1995. The award

was passed on 30.09.1997. The land was taken possession

of on 24.11.1997. The Land Acquisition Officer had fixed

L.A.A Nos. 753 & 1003 of 2005 : 2 :

the land value at the rate of Rs.17,000/- per Are. On a

reference at the instance of the claimants, the Sub Court,

Mavelikkara, as per the impugned award dated 05.12.2003

enhanced the land value to Rs.50,000/- per Are. The rate of

enhancement works out to Rs.33,000/- per Are. For

granting the enhancement, the court below relied on Ext.A1

judgment in L.A.R. No. 35 of 1998 of that court whereunder

similar parcels of land were compulsorily acquired for the

same purpose as per notification published on 11.07.1995.

Since the appellant had challenged Ext.A1 judgment relied

on by the court below by filing L.A.A No. 414 of 2004 and

the said appeal was dismissed by this Court on 03.04.2009,

the basis adopted by the court below for granting the

enhancement stands confirmed by this Court. That apart,

aggrieved by the award passed in L.A.R. No. 99 of 1998, the

State had filed L.A.A. No. 477 of 2006 before this Court.

This Court, as per judgment dated 10.06.2009, had

dismissed the State’s appeal upholding the enhancement

L.A.A Nos. 753 & 1003 of 2005 : 3 :

given by the court below. Under these circumstances, I see

little scope for interference with the order passed by the

court below. These appeals are accordingly dismissed.

Dated this the 7th day of July, 2009.

V. RAMKUMAR, JUDGE.

rv