High Court Kerala High Court

The State Of Kerala Represented vs Aboobacker on 30 March, 2009

Kerala High Court
The State Of Kerala Represented vs Aboobacker on 30 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1833 of 2007()


1. THE STATE OF KERALA REPRESENTED
                      ...  Petitioner
2. THE SPECIAL TAHSILDAR (LA),

                        Vs



1. ABOOBACKER, S/O.KUNJU MUHAMMED,
                       ...       Respondent

2. THE SECRETARY, GCDA, ERNAKULAM.

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.T.M.ABDUL LATHEEF

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :30/03/2009

 O R D E R
            PIUS.C.KURIAKOSE & M.C.HARI RANI, JJ.
                      - - - - - - - - - - - - - - - - - - - - -
                L.A.A.NOs.1833/2007 & 261 OF 2008
                  - - - - - - - - - - - - - - - - - - - - - - - - - -
                   Dated this the 30th day of March, 2009

                                JUDGMENT

Pius.C.Kuriakose, J.

These appeals by the Government pertains to acquisition for the

construction of Gosree bridge and approach roads thereto. The relevant

section 4(1) notification was published on 12/09/2001. The land

acquisition officer relying on Ext.B3 basis document awarded land

value at the rate of Rs.1,21,900/-. The reference court relying on the

evidence enhanced the land value to Rs. 1,70,000/- per Are. Similarly,

in L.A.R.No.19/03 corresponding to L.A.A.No.1833/07, the court

granted enhanced compensation for loss of earnings, towards

reconstruction of jetty and also towards construction of a retaining

wall which was lost to the claimant on account to the acquisition.

2. The learned Government Pleader and the counsel for the

requisitioning authority are certainly justified in submitting that

enhancement of the land value from Rs. 1,21,000/- to 1,70,000/- per

Are by the reference court is not based on any cogent legal evidence.

LAA.Nos. 1833/07 & 261/08 2

No document revealing the land value higher than the value revealed

by the basis document was produced by the claimants. But we find

that on the basis of the Advocate Commissioner’s report, the court took

notice that the property under acquisition were situated very near to

Kalamukku junction which has been an important junction on the

Vypin-Munambam road even before the emergence of Gosree bridges.

It was also noticed that properties had nearness to certain fishing

related industries. Apart from taking out a commission in the suit

which was filed by the party in L.A.R.No.19/03, in anticipation of the

land acquisition proceedings, the Commissioner who filed the report

was also examined as AW6. Though the judgment of the reference

court turns to a certain extent on guess work, we feel that it is more or

less a correct guess which has been made by the learned Subordinate

Judge having regard to the market value of the land in the locality at

the relevant time. We do not find any warrant for interfering with the

impugned judgment. These appeals will stand dismissed.

PIUS.C.KURIAKOSE
JUDGE

M.C. HARI RANI
JUDGE
sv.

LAA.Nos. 1833/07 & 261/08 2