High Court Kerala High Court

The Spl. Tahsildar vs V.N.Rajendrakumar on 30 October, 2008

Kerala High Court
The Spl. Tahsildar vs V.N.Rajendrakumar on 30 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1658 of 2008(D)


1. THE SPL. TAHSILDAR, LA,
                      ...  Petitioner

                        Vs



1. V.N.RAJENDRAKUMAR,
                       ...       Respondent

2. P.JYOTHI, W/O. RAJENDRAKUMAR,

3. GENERAL MANAGER,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :30/10/2008

 O R D E R
                    PIUS.C.KURIAKOSE,J.
                     ------------------------
                   L.A.A.No.1658 OF 2008
                     ------------------------
           Dated this the 30th day of October, 2008

                          JUDGMENT

Even though the Government Pleader has addressed me

very persuasively, I am not inclined to admit this appeal. The

appeal pertains to acquisition of 0.01519 hectares of land in

Chittariparamba town pursuant to notification under Section 4

(1) dated 9/6/2000 for the construction of telephone exchange.

The land acquisition officer awarded land value at the rate of

Rs.3,527/- per cent which was enhanced by the reference court

to Rs.7,500/- per cent. The evidence before the reference court

consisted of Ext.A1 sale deed dated 26/10/1996 (about four

years prior to the date of Section 4(1) notification), testimony

of AW-1 claimant and AW-2, an advocate commissioner who had

been deputed to inspect the acquired property as well as the

property covered by Ext.A1 and also to compare these properties.

The case of the respondents was that taking into account the

passage of four years time, the acquired property should have

been give much higher value than the value of Rs.7500/- seen

L.A.R.No.1658/2008 2

paid under Ext.A1. The ground, which is prominently raised by

the Government, is that there was no justification for not relying

on the basis document which was in respect of a property

situated at a distance of just 10 metres from the acquired

property. It is true that the Advocate commissioner also found

that the basis land is situated at the distance of 10 metres from

the acquired property. But, it is seen that the Government did

not produce the basis document. The Government did not

adduce any other evidence in support of the Government’s

contention that the land value fixed by the awarding officer is the

market value which prevailed on the relevant dates.

2. Having gone through the judgment of the reference

court, I am of the view that the learned Judge has arrived at

findings on the basis of whatever evidence was available before

him. Ext.A1 property was a property which did not have any

road frontage at all. Despite the request of the respondents for

giving additions on account of the passage of time, the court did

not become incline to give any additions. This case was decided

by the learned Judge by a common judgment in L.A.R. No.

191/2004, which was supported by L.A.R. No.190/2004. It is

L.A.R.No.1658/2008 3

reported that the judgment in L.A.R. No.190/2004 has become

final in the sense that the Government did not prefer any appeal

against that judgment.

For both the above reasons, this appeal will stand dismissed

in limine.

(PIUS.C.KURIAKOSE,JUDGE)
dpk