Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State Of Kerala vs Paul
2024 Latest Caselaw 6203 Ker

Citation : 2024 Latest Caselaw 6203 Ker
Judgement Date : 29 February, 2024

Kerala High Court

State Of Kerala vs Paul on 29 February, 2024

Author: A.Muhamed Mustaque

Bench: A.Muhamed Mustaque

           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 29TH DAY OF FEBRUARY 2024 / 10TH PHALGUNA,
                             1945
                    LA.APP. NO. 372 OF 2015
 AGAINST THE JUDGMENT AND DECREE DATED 29.11.2014 IN LAR
        NO.23 OF 2013 OF PRINCIPAL SUB COURT, KOTTAYAM
                             ----
APPELLANTS/RESPONDENTS 1 AND 2:

    1      STATE OF KERALA, REPRESENTED BY THE DISTRICT
           COLLECTOR, KOTTAYAM-686 001.

    2      THE SPECIAL TAHSILDAR L.A.(RAILWAY),
           KOTTAYAM-686 001.

           BY SRI.T.K.SHAJAHAN, GOVERNMENT PLEADER



RESPONDENTS/CLAIMANT & 3RD RESPONDENT:

    1      KURIAN, S/O.VARKEY, VAKKEL HOUSE, VELLASSERY,
           KADUTHURUTHY VILLAGE, VAIKOM TALUK,
           KOTTAYAM-686 604.

    2      THE DEPUTY CHIEF ENGINEER (CONSTRUCTION),
           SOUTHERN RAILWAY, ERNAKULAM-682 011.

           BY ADVS.
           SRI.DOMSON J.VATTAKUZHY FOR R1
           SRI.MATHEW JOHN K FOR R1
           SRI.K.S.PRENJITH KUMAR, STANDING COUNSEL FOR R2

THIS LAND ACQUISITION APPEAL HAVING BEEN FINALLY HEARD ON
29.02.2024, ALONG WITH LA.App.No.60/2019, 381/2015 AND
CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE
FOLLOWING:
 LA App.No.372/2015 & conn.cases       2




            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 29TH DAY OF FEBRUARY 2024 / 10TH PHALGUNA,
                                     1945
                       LA.APP. NO. 60 OF 2019
  AGAINST THE JUDGMENT AND DECREE DATED 29.11.2014 IN LAR
           NO.21/2014 OF PRINCIPAL SUB COURT, KOTTAYAM
                                  ----------
APPELLANTS/RESPONDENTS IN L.A.R.:

     1      THE STATE OF KERALA, REPRESENTED BY THE
            DISTRICT COLLECTOR, KOTTAYAM-686001.

     2      THE SPECIAL TAHSILDAR LA (RAILWAY),
            KOTTAYAM-686001.

            BY SRI.T.K.SHAJAHAN, GOVERNMENT PLEADER


RESPONDENT/CLAIMANT IN L.A.R.:

     1      ELSY PETER, NILAPPANA PUSHPAMANGALTHU,
            VELLASSERY, KADUTHURUTHY VILLAGE, VAIKOM TALUK,
            KOTTAYAM-686604.

     2      THE DEPUTY CHIEF ENGINEER (CONSTRUCTION),
            SOUTHERN RAILWAY, ERNAKULAM-682001.

            BY ADVS.
            SRI.MATHEW JOHN (K) FOR R1
            SRI.MATHEW DEVASSI FOR R1
            SRI.ABY J AUGUSTINE FOR R1
            SRI.IMTHIYAS AHAMED FOR R2

THIS LAND ACQUISITION APPEAL HAVING BEEN FINALLY HEARD ON
29.02.2024, ALONG WITH LA.App..372/2015 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 LA App.No.372/2015 & conn.cases     3




              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 29TH DAY OF FEBRUARY 2024 / 10TH PHALGUNA, 1945
                        LA.APP. NO. 381 OF 2015
     AGAINST THE JUDGMENT AND DECREE DATED 29.11.2014 IN LAR
             NO.5/2013 OF PRINCIPAL SUB COURT, KOTTAYAM
                                  --------
APPELLANTS/RESPONDENTS 1 AND 2:

     1      STATE OF KERALA, REPRESENTED BY THE DISTRICT
            COLLECTOR, KOTTAYAM.

     2      THE SPECIAL TAHSILDAR L.A. (RAILWAY),
            KOTTAYAM.

            BY SRI.T.K.SHAJAHAN, GOVERNMENT PLEADER


RESPONDENTS/CLAIMANT & 3RD RESPONDENT:

     1      JOSEPH JOSEPH, MADAKKAMPURATHU PUTHANPURAYIL,
            POOZHIKKOL, KADUTHURUTHY VILLAGE,
            VAIKOM TALUK, KOTTAYAM - 686 604.

     2      DEPUTY CHIEF ENGINEER (CONSTRUCTION),
            SOUTHERN RAILWAY, ERNAKULAM - 682 031.

           BY ADVS.
           SRI.DOMSON J.VATTAKUZHY FOR R1
           SRI.MATHEW JOHN K FOR R1
           SRI.K.S.PRENJITH KUMAR, STANDING COUNSEL FOR R2

THIS LAND ACQUISITION APPEAL HAVING BEEN FINALLY HEARD ON
29.02.2024, ALONG WITH LA.App..372/2015 AND CONNECTED CASES, THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 LA App.No.372/2015 & conn.cases     4




              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 29TH DAY OF FEBRUARY 2024 / 10TH PHALGUNA, 1945
                        LA.APP. NO. 389 OF 2015
     AGAINST THE JUDGMENT AND DECREE DATED 29.11.2014 IN LAR
                   NO.39/013 OF PRINCIPAL SUB COURT
                                  ------
APPELLANTS/RESPONDENTS 1 AND 2:

     1      STATE OF KERALA, REPRESENTED BY THE
            DISTRICT COLLECTOR, KOTTAYAM.

     2      THE SPECIAL TAHSILDAR L.A. (RAILWAY),
            KOTTAYAM.

            BY SRI.T.K.SHAJAHAN, GOVERNMENT PLEADER



RESPONDENTS/CLAIMANT & 3RD RESPONDENT:

     1      JOSEPH, KUMMANAMKOTTU, KADUTHURUTHY,
            POOZHIKKOL, KADUTHURUTHY VILLAGE,
            VAIKOM TALUK, KOTTAYAM-686604.

     2      DEPUTY CHIEF ENGINEER (CONSTRUCTION),
            SOUTHERN RAILWAY, ERNAKULAM-682011.

            BY ADVS.
            SRI.DOMSON J.VATTAKUZHY FOR R1
            SRI.JOHN MATHEW,SC, RAILWAYS
            SRI.P.P.M.NAJEEB KHAN, SC, RAILWAYS
            SRI.MATHEW JOHN K FOR R1
            SRI.SREEJITH P.R., STANDING COUNSEL

THIS LAND ACQUISITION APPEAL HAVING BEEN FINALLY HEARD ON
29.02.2024, ALONG WITH LA.App.372/2015 AND CONNECTED CASES, THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 LA App.No.372/2015 & conn.cases     5




              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 29TH DAY OF FEBRUARY 2024 / 10TH PHALGUNA, 1945
                         LA.APP.NO.450 OF 2015
     AGAINST THE JUDGMENT AND DECREE DATED 19.12.2014 IN LAR
             NO.9/2013 OF PRINCIPAL SUB COURT, KOTTAYAM
                                  --------
APPELLANTS/RESPONDENT 1 AND 2:

     1      STATE OF KERALA, REPRESENTED BY THE
            DISTRICT COLLECTOR, KOTTAYAM.

     2      THE SPECIAL TAHSILDAR L.A.(RAILWAY),
            KOTTAYAM.

            BY SRI.T.K.SHAJAHAN, GOVERNMENT PLEADER



RESPONDENTS/CLAIMANT & 3RD RESPONDENT:

     1      V.N.DINESH KUMAR, VETTOOR HOUSE, VELLASSERY,
            KADUTHURUTHY P.O., KADUTHURUTHY VILLAGE,
            VAIKOM TALUK, KOTTAYAM DISTRICT-686604.

     2      DEPUTY CHIEF ENGINEER (CONSTRUCTION),
            SOUTHERN RAILWAY, ERNAKULAM-682011.

            BY ADVS.
            SRI.DOMSON J.VATTAKUZHY FOR R1
            SRI.JOHN MATHEW,SC, RAILWAYS
            SRI.P.K.SAJEEV, SC, RAILWAYS
            SRI.MATHEW JOHN K FOR R1

            SMT.MINI GOPINATH, CGC

THIS LAND ACQUISITION APPEAL HAVING BEEN FINALLY HEARD ON
29.02.2024, ALONG WITH LA.App..372/2015 AND CONNECTED CASES, THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 LA App.No.372/2015 & conn.cases      6



               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 29TH DAY OF FEBRUARY 2024 / 10TH PHALGUNA, 1945
                         LA.APP. NO.454 OF 2015
AGAINST THE JUDGMENT AND DECREE DATED 19.12.2024 IN LAR NO.15 OF
                2013 OF PRINCIPAL SUB COURT, KOTTAYAM
                                  ---------
APPELLANTS/RESPONDENTS 1 AND 2:

     1      STATE OF KERALA, REPRESENTED BY THE
            DISTRICT COLLECTOR, KOTTAYAM.

     2      THE SPECIAL TAHSILDAR L.A
            (RAILWAY), KOTTAYAM.

            BY SRI.T.K.SHAJAHAN, GOVERNMENT PLEADER


RESPONDENTS/CLAIMANT & 3RD RESPONDENT:

     1      PAUL, S/O.VARKEY, KAMMATHURUTHEL, VELLASSERY,
            KADUTHURUTHY P.O., KADUTHURUTHY VILLAGE,
            VAIKOM TALUK, KOTTAYAM - 686 604.

     2      DEPUTY CHIEF ENGINEER CONSTRUCTIONS),
            SOUTHERN RAILWAY, ERNAKULAM-682 011.

           BY ADVS.
           SRI.DOMSON J.VATTAKUZHY FOR R1
           SRI.MATHEW JOHN K FOR R1
           SMT.MINI GOPINATH, CGC, FOR R2

THIS LAND ACQUISITION APPEAL HAVING BEEN FINALLY HEARD ON
29.02.2024, ALONG WITH LA.App..372/2015 AND CONNECTED CASES, THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 LA App.No.372/2015 & conn.cases       7




              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 29TH DAY OF FEBRUARY 2024 / 10TH PHALGUNA, 1945
                         LA.APP. NO.456 OF 2015
     AGAINST THE JUDGMENT AND DECREE DATED 19.12.2014 IN LAR
            NO.11/2013 OF PRINCIPAL SUB COURT, KOTTAYAM
                                  -----------
APPELLANTS/RESPONDENT NOS.1 & 2:

     1      STATE OF KERALA, REPRESENTED BY THE
            DISTRICT COLLECTOR, KOTTAYAM.

     2      THE SPECIAL TAHSILDAR L.A (RAILWAY),
            KOTTAYAM.

            BY SRI.T.K.SHAJAHAN, GOVERNMENT PLEADER



RESPONDENTS/CLAIMANT & 3RD RESPONDENT:

     1      BINEESH, S/O.KRISHNANKUTTY, POOVAKKULATHY VELLASSERY,
            KADUTHURUTHY VILLAGE, VAIKOM TALUK, KOTTAYAM
            DISTRICT-686604.

     2      DEPUTY CHIEF ENGINEER (CONSTRUCTION),
            SOUTHERN RAILWAY, ERNAKULAM-682011.

           BY ADVS.
           SRI.DOMSON J.VATTAKUZHY FOR R1
           SRI.S.CHANDRASENAN, SC, RAILWAYS FOR R2
           SRI.MATHEW JOHN K FOR R1



THIS LAND ACQUISITION APPEAL HAVING BEEN FINALLY HEARD ON
29.02.2024, ALONG WITH LA.App..372/2015 AND CONNECTED CASES, THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 LA App.No.372/2015 & conn.cases      8




             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 29TH DAY OF FEBRUARY 2024 / 10TH PHALGUNA,
                                    1945
                       LA.APP. NO. 464 OF 2015
  AGAINST THE JUDGMENT AND DECREE DATED 19.12.2014 IN LAR
          NO.37 OF 2013 OF PRINCIPAL SUB COURT, KOTTAYAM
                                  ------
APPELLANTS/RESPONDENTS 1 & 2:

     1      STATE OF KERALA, REPRESENTED BY THE DISTRICT
            COLLECTOR, KOTTAYAM.

     2      THE SPECIAL TAHSILDAR L.A.(RAILWAY),
            KOTTAYAM.

             BY SRI.T.K.SHAJAHAN, GOVERNMENT PLEADER


RESPONDENTS/CLAIMANTS & 3RD RESPONDENT:

    (*1      PANNIKKAL KRISHNAN NARAYANAN,
             NADUVATHU, VELLASSERY, KADUTHURUTHY P.O.,
             KADUTHURUTHY VILLAGE, VAIKOM TALUK,
             KOTTAYAM DISTRICT-686 604.)DELETED

             (IST RESPONDENT IS DELETED FROM THE PARTY ARRAY
             AT THE RISK OF APPELLANT VIDE ORDER DATED
             07.08.2017 IN I.A.1239/2016.)

     2       JOSE, S/O.VARKEY, KAMMATHURUTHEL, VELLASSERY,
             KADUTHURUTHY P.O., KADUTHURUTHY VILLAGE,
             VAIKOM TALUK, KOTTAYAM DISTRICT-686 604.

     3       DEPUTY CHIEF ENGINEER (CONSTRUCTIONS),
             SOUTHERN RAILWAY, ERNAKULAM-682 011.
 LA App.No.372/2015 & conn.cases   9



            BY ADVS.
            SRI.DOMSON J.VATTAKUZHY FOR R2
            SRI.P.K.SAJEEV, SC, RAILWAYS FOR R3
            SRI.MATHEW JOHN K FOR R2
            SRI.S.BIJU, CGC FOR R3



THIS LAND ACQUISITION APPEAL HAVING BEEN FINALLY HEARD ON
29.02.2024, ALONG WITH LA.App..372/2015 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 LA App.No.372/2015 & conn.cases      10




            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 29TH DAY OF FEBRUARY 2024 / 10TH PHALGUNA,
                                    1945
                       LA.APP. NO. 190 OF 2017
  AGAINST THE JUDGMENT AND DECREE DATED 31.08.2015 IN LAR
             NO.22/2014 OF ADDL.SUB COURT, KOTTAYAM
                                  -----------
APPELLANTS/RESPONDENTS 1 & 2:

     1      STATE OF KERALA, REPRESENTED BY THE
            DISTRICT COLLECTOR, KOTTAYAM

     2      THE SPECIAL TAHSILDAR L.A, (RAILWAY),
            KOTTAYAM.

            BY SRI.T.K.SHAJAHAN, GOVERNMENT PLEADER


RESPONDENTS/CLAIMANT & 3RD RESPONDENT:

     1      SRI. PAUL, S/O. VARKEY, KUMMATHURUTHEL,
            VELLASSERY, KADUTHURUTHY-686 604.

     2      DEPUTY CHIEF ENGINEER (CONSTRUCTION),
            SOUTHERN RAILWAY, ERNAKULAM-682 016.

            BY ADVS.
            SRI.DOMSON J.VATTAKUZHY FOR R1
            SRI.S.PRASHANTH, SC, RAILWAYS
            SRI.MATHEW JOHN K FOR R1
            SMT.MINI GOPINATH, CGC

THIS LAND ACQUISITION APPEAL HAVING BEEN FINALLY HEARD ON
29.02.2024, ALONG WITH LA.App..372/2015 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 LA App.No.372/2015 & conn.cases     11




              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 29TH DAY OF FEBRUARY 2024 / 10TH PHALGUNA, 1945
                         LA.APP. NO. 66 OF 2016
AGAINST THE JUDGMENT AND DECREE DATED 19.12.2014 IN LAR NO.61 OF
                2013 OF PRINCIPAL SUB COURT, KOTTAYAM
                                  ------
APPELLANTS/RESPONDENT NOS.1 AND 2:

     1      STATE OF KERALA, REPRESENTED BY THE DISTRICT
            COLLECTOR, KOTTAYAM.

     2      THE SPECIAL TAHSILDAR L.A. (RAILWAY),
            KOTTAYAM.

            BY SRI.T.K.SHAJAHAN, GOVERNMENT PLEADER


RESPONDENTS/CLAIMANT & 3RD RESPONDENT:

     1      K.V.PAUL, KAMMATHURUTHEUL, VELLASSERY KARA,
            KADUTHURUTHY P.O., KADUTHURUTHY VILLAGE,
            VAIKOM TALUK, KOTTAYAM DISTRICT-686604.

     2      DEPUTY CHIEF ENGINEER (CONSTRUCTIONS),
            SOUTHERN RAILWAY, ERNAKULAM-682011.

           BY ADVS.
           SRI.DOMSON J.VATTAKUZHY FOR R1
           SRI.JOHN MATHEW,SC, RAILWAYS
           SRI.S.CHANDRASENAN, SC, RAILWAYS
           SRI.MATHEW JOHN K FOR R1
           BYSRI.K.S.PRENJITH KUMAR, STANDING COUNSEL

THIS LAND ACQUISITION APPEAL HAVING BEEN FINALLY HEARD ON
29.02.2024, ALONG WITH LA.App..372/2015 AND CONNECTED CASES, THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 LA App.No.372/2015 & conn.cases     12




            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 29TH DAY OF FEBRUARY 2024 / 10TH PHALGUNA,
                                   1945
                       LA.APP. NO. 73 OF 2016
  AGAINST THE JUDGMENT AND DECREE DATED 31.08.2015 IN LAR
                NO.20/2014 OF SUB COURT, KOTTAYAM
                                  ------
APPELLANTS/RESPONDENTS 1 AND 2:

     1      STATE OF KERALA, REPRESENTED BY THE DISTRICT
            COLLECTOR, KOTTAYAM.

     2      THE SPECIAL TAHSILDAR,
            LA (RAILWAY), KOTTAYAM.

            BY SRI.T.K.SHAJAHAN, GOVERNMENT PLEADER


RESPONDENTS/CLAIMANT 7 3RD RESPONDENT:

     1      ELSY PETER, NILAPPANA, PUSHPAMANGALATH -
            VELLASSERY, KADUTHURUTHY-686 604.

     2      THE DEPUTY CHIEF ENGINEER (CONSTRUCTION),
            SOUTHERN RAILWAY, ERNAKULAM-682 011.

            BY ADVS.
            SRI.MATHEW JOHN (K) FOR R1
            SRI. SREEJITH P. R., STANDING COUNSEL FOR R2
            SRI.DOMSON J.VATTAKUZHY FOR R1

THIS LAND ACQUISITION APPEAL HAVING BEEN FINALLY HEARD ON
29.02.2024, ALONG WITH LA.App..372/2015 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 LA App.No.372/2015 & conn.cases       13




                                  JUDGMENT

[LA.App.Nos.372/2015, 60/2019, 381/2015, 389/2015, 450/2015, 454/2015, 456/2015, 464/2015, 190/2017, 66/2016, & 73/2016]

A.Muhamed Mustaque, J.

These appeals are filed by the State, arising from the

judgment of the reference court. The lands were acquired

from the claimants for the purpose of doubling of railway

line from Mulamthuruthy-Chengannoor. The acquired

lands admittedly in the following cases stand in 'D, E and D

& E Categories':

                   Sl.No.     LA Appeal No.    Category


                      1            372/2015       D


                      2            381/2015       D


                      3             389/2015      D


                      4             454/2015      D


                      5             66/2016       D


                      6             60/2019       E


                      7             450/2015      E


                      8             456/2015      E


                      9             464/2015      E




                       10          73/2016        E


                       11         190/2017       D&E




2. The learned Government Pleader submitted that

this Court has scaled down the land value in respect of

'Category D' in LA App.No.303/2016 by refixing at

Rs.1,58,233/- per Are. The reference court in 'D category',

awarded the land value at the rate of Rs.1,85,250/- per

Are. Therefore, it is submitted that in respect of 'D

Category', the enhancement granted by the reference

court shall be reduced. However, he fairly conceded that

in respect of 'E Category' the amount awarded is only

Rs.18,525/- per Are.

3. The learned counsel for the claimants submitted

that in LAR Nos.60/2013 and 90/2013, the reference court

fixed the land value at Rs.2,47,000/- per Are and neither

the State nor the requisition authority-railway had

challenged the award. It is further submitted that the

entire amount to the claimant in LAR Nos.60/2013 and

90/2013 stood satisfied as the Railway deposited the entire

amount before the execution court. It is argued that in

view of the finality attained in the award in LAR

Nos.60/2013 and 90/2013, the claimants are entitled to a

parity treatment. It is to be noted that in all these cases

originally the land acquired was classified as 'E Category'

and thereafter, the reference court converted it to 'D

Category'. Though recategorisation was done, the

reference court did not award the same amount awarded

to the land acquired, which is the subject matter of

reference under LAR Nos.60/2013 and 90/2013.

4. The learned Government Pleader submitted that

though they have not preferred an appeal against the

award in LAR Nos.60 and 90/2013, it will not operate as a

resjudicata.

5. The State acquiring the property, exercising

their power, will have to treat all the similarly situated

holders of the land equally. The object behind Section 28

of the Land Acquisition Act (for short, the 'Act') is to treat

all the holders at par for the fair distribution of

compensation. Therefore, any person interested in the

land covered by the same notification and could not seek

reference within the time as provided under Section 18 of

the Act would be entitled to be treated at par with those

who have already sought reference under Section 18 of the

Act, when an enhancement is given to the latter. That

apart, the finality of an award and acceptance of the

award, demands that all should be treated at par. We

specifically note here that though the requisition authority

here is the railway, they apparently accepted the award

without any demur by depositing the same.

6. If any of the claimants had not sought a

reference under Section 18 of the Act, they would be

entitled to claim the compensation amount at par with the

claimants under LAR Nos.60/2013 and 90/2013.

Therefore, for the same reason, if they have sought a

reference, they could not put themselves in a

disadvantageous position to accept the lesser amount

awarded to them than the amount awarded to other

claimants. Though this is not a case strictly coming under

Section 28A of the Act, this Court cannot overlook the

objectives of Section 28A for treating all such persons at

par for the purpose of claiming compensation.

In the light of the above, we are of the view that these

appeals have to be dismissed, warranting no interference.

Therefore, the appeals are dismissed.

Sd/-

A.MUHAMED MUSTAQUE JUDGE

Sd/-

SHOBA ANNAMMA EAPEN JUDGE ln

 
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