High Court Kerala High Court

The State Of Kerala vs Thazhath Veettil Indira Devi on 15 October, 2009

Kerala High Court
The State Of Kerala vs Thazhath Veettil Indira Devi on 15 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1088 of 2005()


1. THE STATE OF KERALA.
                      ...  Petitioner

                        Vs



1. THAZHATH VEETTIL INDIRA DEVI,
                       ...       Respondent

2. THE PROJECT OFFICER,

                For Petitioner  :SRI.RAJAN JOSEPH, ADDL.A.G.

                For Respondent  :SRI.SANTHARAM.P

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

 Dated :15/10/2009

 O R D E R
        PIUS C.KURIAKOSE & K.SURENDRA MOHAN, JJ.
                      ------------------------
                    L.A.A.No.1088 OF 2005
                      ------------------------

             Dated this the 15th day of October, 2009

                           JUDGMENT

Pius C.Kuriakose, J.

This appeal by the Government pertains to acquisition of

land in Nanminda Village in Kozhikode Taluk for the purpose of

laying pipeline and for construction of water tanks. The nature of

the land was wet land and the Land Acquisition Officer awarded

land value at the rate of Rs.1493/- per cent in this acquisition

which was pursuant to notification dated 22/6/1998. Exts.A1

and A2 were the documents produced by the claimant in support

of her claim for enhancement of land value. Ext.A2, which was

a post notification document, was executed three years

subsequent to the date of Section 4 (1) notification. But, what

the learned Sub Judge did was to make a deduction of 25% of

Ext.A2 for the passage of time and to do guess work. We are

unable to approve the action of the learned Sub Judge in having

relied on post notification document alone for the purpose of

refixing the market value of the land. Of course, as pointed out

by the learned counsel for the respondent Sri.V.Santharam, the

LAA.No.1088/2005 2

advocate commissioner had recommended for enhancement at

the present rate. But it is trite that when advocate

commissioners recommend for higher value, unless their

recommendations are supported by the value reflected by the

registered sale document and that registered document also

placed on record, recommendations are not to be accepted.

Sri.Santharam submitted that if opportunity is given, the

respondent will be able to produce documents revealing higher

land value at the relevant time. Considering the above

submission of the learned counsel for the claimant we are

inclined to grant opportunity.

2. The result is, accordingly, as follows;

i). The judgment and decree under

appeal are set aside and the L.A.R.

No.5/2001 is remanded back to the Sub

Court, Kozhikode. That court is directed to

permit both sides to adduce whatever further

evidence they want to in support of their

claim and to pass revised judgment on the

basis of the entirety of the evidence which

LAA.No.1088/2005 3

comes on record.

ii). The revised judgment as directed

above shall be passed by the learned Sub

Judge at the earliest and at any rate within

five months of the parties entering

appearance pursuant to this order.

Iii). The parties will enter appearance

before the court below on 11/11/2009.

It is made clear that in case the appellant become eligible

for the enhanced compensation to which the appellant becomes

eligible by virtue of the revised judgment to be passed by the

Reference Court, the appellant will not be entitled for interest

otherwise admissible under Section 28 of the Act during the

period from 22/7/2004 till the date of revised judgment to be

passed by the Reference court.

PIUS C.KURIAKOSE,JUDGE

K.SURENDRA MOHAN, JUDGE
dpk