High Court Kerala High Court

The Thrissur Municipality vs C.N.Jayasankaran on 28 February, 2007

Kerala High Court
The Thrissur Municipality vs C.N.Jayasankaran on 28 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA App No. 286 of 2001()



1. THE THRISSUR MUNICIPALITY
                      ...  Petitioner

                        Vs

1. C.N.JAYASANKARAN
                       ...       Respondent

                For Petitioner  :SRI.K.P.VIJAYAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :28/02/2007

 O R D E R
                  KURIAN JOSEPH & K.T. SANKARAN, JJ.

                ................................................................................


                             L.A.A. Nos.   291, 287, 286, 289


                                  AND  290  OF  2001.


              ...................................................................................


                          Dated this the  28th February, 2007




                                        J U D G M E N T

Sankaran, J:

These Land Acquisition Appeals are filed by the requisitioning

authority challenging the judgment and decree in L.A.R.Nos. 130, 131,

132, 133 and 134 of 1988 respectively. Acquisition was for the purpose of

improvement of the Thrissur Municipal Stadium Block No.1. Notification

was published in the Kerala Gazette on 18.05.1976. Award was passed on

23.09.1986. Dissatisfied with the award, claimants filed applications for

reference. They contended before the reference court that the amount

awarded by the Land Acquisition Officer is very low and that they are

entitled to get land value at the rate ranging from Rs.30,000/- to 50,000/-

per cent. They contended that the acquired property is situated in an

L.A.A. Nos. 291, 287, 286, 289

AND 290 OF 2001.

2

important area in Thrissur town. Ramanilayam, Regional Theatre,

Joseph Mundassery Hall, Municipal Stadium, Indoor Stadium, Bus stand,

Swimming Pool etc are situated near the acquired property.

2. Acquisitioning authority and the requisitioning authority contended

that the value awarded by the Land Acquisition Officer was just and proper.

Sale deed Nos. 2832/75, 3577/75 and 1931/86 were taken as basis

documents. They contended that the lands covered by the basis

documents are similar and similarly placed when compared to the

acquired lands.

3. Originally, the reference court had disposed of the cases by the

common judgment dated 28.02.1994, granting enhancement at the rate of

Rs. 25,000/- per cent . The requisitioning authority, viz., Thrissur

Municipality was not a party to the proceedings then. O.P.No. 13737 of

1996 was filed by the requisitioning authority challenging the judgment and

decree on the ground that it was not made a party to the proceedings .

The High Court set aside the judgment and decree of the reference court

on the ground that the requisitioning authority was not made a party. A

L.A.A. Nos. 291, 287, 286, 289

AND 290 OF 2001.

3

direction was given to the requisitioning authority to deposit the amount

awarded, which was challenged before the Honourable Supreme Court and

the Honourable Supreme Court granted a stay on condition of depositing of

50% of the enhanced compensation . Finally, the Honourable Supreme

Court directed the reference court to consider the matter afresh in the light

of the directions issued by the High Court.

4. At the time when the reference cases were disposed of on

28.02.1994, the evidence available before the court below was Exts. A1 to

A3, Ext.X1 and the oral evidence of A.Ws. 1 to 5 . After the remand, a

statement was filed by the requisitioning authority contending that the

amount awarded by the Land Acquisition Officer was reasonable, fair and

just. After the remand, A.W.1 was cross examined. A.Ws. 6,7 and 8 were

also examined on the side of the claimants. On the side of the

requisitioning authority, R.W.1 was examined and Exts. R1 and R2 were

marked.

5. The Land Acquisition Officer had fixed the land value at the rate

of Rs. 4,000/- per Are for dry lands included in Group No. I and at

L.A.A. Nos. 291, 287, 286, 289

AND 290 OF 2001.

4

Rs.2750/- per Are for the lands included in Group No.II. It would appear

that the claimants in L.A.R.Nos. 130, 131 and 132 of 1988 had filed

O.P.No. 2406 of 1987 before the High Court and based on the judgment of

the High Court, the land value was fixed in their cases at Rs. 24,700/- per

Are by the Land Acquisition Officer. However, the claimants in L.A.R.Nos.

133 and 134 of 1988 were granted land value only at the rate of Rs.

4,000/- per Are, on the ground that they had not filed Original Petition. All

the plots involved in the land acquisition reference cases lie contiguously

and all these lands were acquired simultaneously for the same purpose

under the same notification. Land value was fixed in respect of some of

the claimants at the rate of Rs.24,700/- on treating the date of award as

the date of notification, as directed by the High Court. The court below held

that in respect of the lands involved in L.A.R.Nos. 133 and 134 of 1988

also, the same yardstick must be applied, though those claimants have not

filed Original Petitions before the High Court.

6. A commissioner was appointed, who submitted Ext. X1 report.

Exts.A1 to A3 were relied on by the claimants to substantiate their

L.A.A. Nos. 291, 287, 286, 289

AND 290 OF 2001.

5

contentions. Ext. A1 is a document dated 02.08.1986 for assigning 3 =

cents of land and the value thereof would come to Rs.35,000/- per cent .

Ext.A2 dated 22.09.1986 would show that the property having an extent of

35 cents was sold at the rate of Rs. 30,000/- per cent of land. Ext.A3

would show that an extent of 12.75 cents of land with a building was sold

for a consideration of Rs. 4,90,000/-.

7. A.Ws. 1 to 5 gave evidence regarding lie, location and nature

of the acquired properties and their potential value. A.W.6 Senior

Superintendent of Thrissur Urban Development Authority stated in

evidence that ‘Sakthan Thampuran Nagar’ was originally a marshy land

and it was developed by the Thrissur Urban Development Authority. The

court below relied on the evidence of witnesses examined on the side of

the claimants and also relied on Ext. X1 report submitted by the

Commissioner and held that the Indoor Stadium, Regional Theatre, Yathra

Nivas, Ramanilayam, Joseph Mundassery Hall and Town Hall are

situated very near to the acquired property and that the acquired property

has similar advantages and potentialities. The court below held that the

L.A.A. Nos. 291, 287, 286, 289

AND 290 OF 2001.

6

acquired land and the properties covered by Ext. A1 are not similar with

similar advantages . It was held that Ext. A2 property lies in Sakthan

Thampuran Nagar and that it is comparable with the acquired land.

However, it was held that the land value shown in Ext. A2 cannot be

safely relied on and acted upon to determine the land value of the

acquired property. The court below held that Ext.R1 property is not

similar and does not have similar advantages as that of the acquired land.

R.W.1 stated in evidence that Ext.R1 property is a rear side plot and away

from the acquired property. His evidence would also disclose that the

acquired property is situated in a prominent place. After holding that

there is no acceptable evidence to substantiate the claim of the claimants

that the value of the acquired property was, ranging from, Rs. 30,000/- to

Rs. 50,000/- and also after holding that the value as suggested by the

Commissioner cannot be accepted, the court below held that the land

value of the property has to be fixed at the rate of Rs. 24,500/- per cent.

The court below has considered the documentary and oral evidence in the

case in the correct perspective and has considered all material aspects of

L.A.A. Nos. 291, 287, 286, 289

AND 290 OF 2001.

7

the case . We agree with the reasonings and findings of the court below .

There is no ground for interference in the land value fixed by the court

below . Accordingly, the Land Acquisition Appeals are dismissed. No

order as to costs .

KURIAN JOSEPH,

JUDGE.

K.T. SANKARAN,

JUDGE.

lk

KURIAN JOSEPH &

K.T. SANKARAN, JJ.

………………………………………………..

L.A.A. Nos. 291, 287, 286, 289

and 290 of 2001.

…………………………………………………

Dated this the 28th February, 2007.

J u d g m e n t