High Court Kerala High Court

Uchambally Thattari Santha vs The Special Tahsildar (La) on 18 May, 2010

Kerala High Court
Uchambally Thattari Santha vs The Special Tahsildar (La) on 18 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 337 of 2010(D)


1. UCHAMBALLY THATTARI SANTHA
                      ...  Petitioner

                        Vs



1. THE SPECIAL TAHSILDAR (LA),
                       ...       Respondent

                For Petitioner  :SRI.ANIL GEORGE

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :18/05/2010

 O R D E R
         PIUS C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
                      ------------------------
                    L.A.A.No.337 OF 2010
                      ------------------------

              Dated this the 18th day of May, 2010

                           JUDGMENT

Pius C.Kuriakose, J.

As directed by us, Smt.Latha T.Thankappan, learned senior

Government Pleader has taken notice on behalf of the

respondent.

2. Having heard the submissions of Sri.Anil George, learned

counsel for the appellant and those of the learned senior

Government Pleader, We are convinced that the issue raised in

this appeal is covered by Annexure A1 judgment. The property

was in Kodiyeri village and the acquisition was pursuant to

Section 4(1) notification published on 4/6/1997 for the purpose

of Malabar Cancer Centre. The Land Acquisition Officer awarded

land value of at the rate of Rs.3,770/- per cent which was

refixed by the Reference Court under the impugned judgment at

Rs.5655/- per cent. Under Annexure I judgment, this court has

refixed the value of identical lands at Rs.10,000/- per cent.

Following Annexure I, we allow this appeal and refix the value of

land under acquisition at Rs.10,000/- per cent.

L.A.A.No.337/2010 2

3. It is ordered that the appellant will be entitled for all

statutory benefits admissible under Section 23(2), 23(1A) and

Section 28 of the Land Acquisition Act. It is however ordered

that the total enhanced compensation by virtue of this judgment

will not carry interest under Section 28 of the Act during the

period of 2660 days which is condoned by order in C.M.Appln.

No. 596/2010. The Registry will take note of this while drafting

the decree.

4. The Registry will issue certified copy of the decree to the

appellant only if the costs ordered by this court in C.M.Appln.

596/2010 are paid by the appellant on time.

The appeal is allowed to the above extent, but in the

circumstances without any order as to costs.

PIUS C.KURIAKOSE,JUDGE

C.K.ABDUL REHIM , JUDGE
dpk