Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Deputy Inspector vs Jasmin
2023 Latest Caselaw 724 Ker

Citation : 2023 Latest Caselaw 724 Ker
Judgement Date : 12 January, 2023

Kerala High Court
The Deputy Inspector vs Jasmin on 12 January, 2023
                  IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                  PRESENT
               THE HONOURABLE MR. JUSTICE A.MUHAMED MUSTAQUE
                                     &
              THE HONOURABLE MRS. JUSTICE SHOBA ANNAMMA EAPEN
         Thursday, the 12th day of January 2023 / 22nd Pousha, 1944
                      RP NO. 1053 OF 2022(FILING NO.)
(Against the judgment and decree passed by this Honourable Court in LAA No.
                        762/2011 dated 04.04.2012 )
REVIEW PETITIONERS / SECOND RESPONDENT IN LAA & THIRD PARTY / SECOND
RESPONDENT IN LAR & THIRD PARTY:

  1. THE DEPUTY INSPECTOR, GENERAL COMMANDANT, DHQ-4, COST GUARD, KOCHI -
     682 001.
  2. DEFENCE ESTATES OFFICE, COCHIN, MINISTRY OF DEFENCE, GOVERNMENT OF
     INDIA, JRWA/L-2/9, SREE KOUSTHUBHAM, JUSTICE LANE, JANATHA ROAD,
     VYTTILA KOCHI - 682019, REPRESENTED BY THE DEFENCE ESTATES OFFICER.

    BY ADV SHRI.M.N.MANMADAN, CGC
RESPONDENTS / APPELLANT AND FIRST RESPONDENT IN LAA / CLAIMANT AND FIRST
RESPONDENT IN LAR:

  1. JASMIN, W/O ALIAKBAR, PALLATHUKADAVIL HOUSE, THURAVUKARA CHOVARA
     VILLAGE, ALUVA TALUK , PIN - 683101.
  2. STATE OF KERALA REPRESENTED BY DISTRICT COLLECTOR, ERNAKULAM, PIN -
     682 030.

     This unnumbered Review petition (filing No.1053/2022) having come up
for orders on 12.01.2023, the court on the same day passed the following:



                                                        (p.t.o)
   A.MUHAMED MUSTAQUE & SHOBA ANNAMMA EAPEN, JJ.
 ----------------------------------------------
          LA.App. (Filing) No.616 of 2022,
           LA.App. (Filing) No.598 of 2022
                                  &
               R.P.(Filing) No.1053 of 2022
 ----------------------------------------------
    Dated this the 12th day of January, 2023


                           O R D E R

A.Muhamed Mustaque, J.

These appeals and the review petition are

filed on behalf of the Union Government as

unnumbered raised a question as to the fee

leviable in a land acquisition matter. They are

the requisition authority. Registry noted

defects as they did not pay the court fees.

Registry placed the judgment of this Court in

Chief Project Manager v. Aji Kurian [2003 (3) KLT

56] wherein this Court held that the exemption

available to the Government under Section 73A of

the Kerala Court Fees and Suits Valuation Act,

1959 (for short, the 'Act') is not available to

the Central Government. The above judgment was LA.App. (Filing) No.616/2022

in the context of an appeal arising from the

suit. In normal circumstances, the appeal will

have to be valued in accordance with the

valuation in the suit. Section 73A of the Act

only refers to the Government. We are also of the

view that the Government referred in Section 73A

of the Act is a State Government and not the

Central Government.

2. However, these appeals and review petition

are arising from the land acquisition reference

where no court fee is payable at the first

instance. The statutory provision under Section

51 of the Act provides the levy of court fees in

such matters. Section 51 of the Act reads thus:

"Fee on memorandum of appeal against order relating to compensation: The fee payable under this Act on a memorandum of appeal against an order relating to compensation under any Act for the time being in force for the acquisition of property for public purposes shall be LA.App. (Filing) No.616/2022

computed on the difference between the amount awarded and the amount claimed by the appellant."

3. There is no other provision under the Act

casting obligation on requisition authority to

pay the court fee. As seen from Section 51 of

the Act it only refers to the payment of court

fees by a claimant. The question, therefore, is

whether the requisition authority is liable to

pay the court fee which includes the Union

Government. It is to be noted that the land

acquisition proceedings are initiated by the

State. The requisition authority is only stepping

into the shoes of the State and cannot have a

distinct or independent claim.

4. In view of the fact that no separate

provision is made for payment of court fees by

the requisition authority, we are of the view

that no court fee is payable by the requisition LA.App. (Filing) No.616/2022

authority on the memorandum of appeal filed by

such requisition authority. We overrule the

objection and direct the registry to number the

appeals and review petition filed by the Union

Government.

Post on 19.1.2023 along with connected cases.

Sd/-

A.MUHAMED MUSTAQUE, JUDGE

Sd/-

SHOBA ANNAMMA EAPEN, JUDGE ln

12-01-2023 /True Copy/ Assistant Registrar

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter