Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State Of Kerala vs Chinnu
2024 Latest Caselaw 14305 Ker

Citation : 2024 Latest Caselaw 14305 Ker
Judgement Date : 30 May, 2024

Kerala High Court

State Of Kerala vs Chinnu on 30 May, 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 MR. JUSTICE S.MANU
        THURSDAY, THE 30TH DAY OF MAY 2024 / 9TH JYAISHTA, 1946
                        LA.APP. NO. 500 OF 2022
 AGAINST THE JUDGMENT AND DECREE DATED 27.10.2021 IN LAR NO.4 OF
                2019 OF PRINCIPAL SUB COURT, KOZHIKODE


APPELLANT/1ST RESPONDENT :-

            SPECIAL TAHSILDAR (LA)
            KOZHOKODE, PIN - 673020

            BY SRI.T.K.SHAJAHAN, SR.GOVERNMENT PLEADER


RESPONDENTS/CLAIMANT & 2ND RESPONDENT IN LAR :-

    1       ROY THOMAS
            VALLIYIL HOUSE,2/1991/A,SADHANAM
            ROAD,ERANHIPALAM,KOZHIKODE, PIN - 673006

    2       THE SECRETARY
            KOZHIKODE, PIN - 673001

            BY ADVS.
            FOR R1     - SRI.K.A.SALIL NARAYANAN
            FOR R2     - V.KRISHNA MENON, SC


     THIS LAND ACQUISITION APPEAL HAVING COME UP FOR HEARING ON
30.05.2024, ALONG WITH LA.App..147/2015, 148/2015 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 LA.APP. NO. 500 OF 2022 & connected cases

                                   2



               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                               PRESENT
            THE HONOURABLE MR. JUSTICE A.MUHAMED MUSTAQUE
                                   &
                  THE HONOURABLE MR. JUSTICE S.MANU
        THURSDAY, THE 30TH DAY OF MAY 2024 / 9TH JYAISHTA, 1946
                       LA.APP. NO. 147 OF 2015
AGAINST THE JUDGMENT AND DECREE DATED 26.06.2014 IN LAR NO.126 OF
                2013 OF PRINCIPAL SUB COURT, KOZHIKODE


APPELLANT/1ST RESPONDENT IN L.A.R :-

            STATE OF KERALA, REP.BY THE SPL. TAHSILDAR (LA),
            KOZHIKODE

            BY SRI.T.K.SHAJAHAN, SR.GOVERNMENT PLEADER


RESPONDENTS/CLAIMANT & 2ND RESPONDENT IN L.A.R :-

    1       CHANDRAN
            S/O.APPU, MOYAMMAL, PO KOTTOOLI, KOZHIKODE-673 016.

    2       THE SECRETARY
            CALICUT CORPORATION, KOZHIKODE-673 001.

            BY ADV SRI.K.A.SALIL NARAYANAN   - FOR R1
               STANDING COUNSEL              - FOR R2


     THIS LAND ACQUISITION APPEAL HAVING COME UP FOR HEARING ON
30.05.2024, ALONG WITH LA.App..500/2022 AND CONNECTED CASES, THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 LA.APP. NO. 500 OF 2022 & connected cases

                                   3



               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                               PRESENT
            THE HONOURABLE MR. JUSTICE A.MUHAMED MUSTAQUE
                                   &
                  THE HONOURABLE MR. JUSTICE S.MANU
        THURSDAY, THE 30TH DAY OF MAY 2024 / 9TH JYAISHTA, 1946
                       LA.APP. NO. 148 OF 2015
AGAINST THE JUDGMENT AND DECREE DATED 26.06.2014 IN LAR NO.116 OF
                2013 OF PRINCIPAL SUB COURT, KOZHIKODE


APPELLANT/1ST RESPONDENT IN L.A.R:-

            STATE OF KERALA
            REPRESENTED BY THE SPECIAL TAHSILDAR (LA), KOZHIKODE.

            BY SRI.T.K.SHAJAHAN, SR.GOVERNMENT PLEADER


RESPONDENTS/CLAIMANT AND 2ND RESPONDENT IN L.A.R :-

    1       V.K.VALSARAJ, AGED 62 YEARS
            S/O.LATE KUTTAN, PULPARAMBIL (HOUSE),
            KOTTOOLI P.O., KOZHIKODE, PIN - 673 016.

    2       V.K.VARIJAKSHAN, AGED 58 YEARS
            S/O.LATE KUTTAN, PULPARAMBIL (HOUSE),
            KOTTOOLI P.O., KOZHIKODE, PIN - 673 016.

    3       V.K.VINEETHKUMAR, AGED 53 YEARS
            S/O.LATE KUTTAN, PULPARAMBIL (HOUSE),
            KOTTOOLI P.O., KOZHIKODE, PIN - 673 016.

    4       V.K.VASANTHAKUMAR, AGED 53 YEARS
            S/O.LATE KUTTAN, PULPARAMBIL (HOUSE),
            KOTTOOLI P.O., KOZHIKODE, PIN - 673 016.

    5       THE SECRETARY
            CALICUT CORPORATION, KOZHIKODE - 673 001.

            BY ADV SRI.K.A.SALIL NARAYANAN - FOR R1 TO R4
 LA.APP. NO. 500 OF 2022 & connected cases

                                 4


          STANDING COUNSEL   - FOR R5


     THIS LAND ACQUISITION APPEAL HAVING COME UP FOR HEARING ON
30.05.2024, ALONG WITH LA.App..500/2022 AND CONNECTED CASES, THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 LA.APP. NO. 500 OF 2022 & connected cases

                                   5



               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                               PRESENT
            THE HONOURABLE MR. JUSTICE A.MUHAMED MUSTAQUE
                                   &
                  THE HONOURABLE MR. JUSTICE S.MANU
        THURSDAY, THE 30TH DAY OF MAY 2024 / 9TH JYAISHTA, 1946
                       LA.APP. NO. 150 OF 2015
AGAINST THE JUDGMENT AND DECREE DATED 26.06.2014 IN LAR NO.119 OF
                2013 OF PRINCIPAL SUB COURT, KOZHIKODE


APPELLANT/1ST RESPONDENT IN L.A.R :-

            STATE OF KERALA
            REP. BY THE SPECIAL TAHSILDAR (LA), KOZHIKODE.

            BY SRI.T.K.SHAJAHAN, SR.GOVERNMENT PLEADER


RESPONDENTS/CLAIMANT AND 2ND RESPONDENT IN L.A.R :-

    1       CHINNU, AGED 56 YEARS
            W/O.PRABHAKARAN, KODICHIKKATTU PARAMBA,
            KOTTOOLI, KOZHIKODE-673 016.

    2       THE SECRETARY
            CALICUT CORPORATION, KOZHIKODE-673 016.

            BY ADV SRI.K.A.SALIL NARAYANAN - FOR R1
                   STANDING COUNSEL        - FOR R2


     THIS LAND ACQUISITION APPEAL HAVING COME UP FOR HEARING ON
30.05.2024, ALONG WITH LA.App..500/2022 AND CONNECTED CASES, THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 LA.APP. NO. 500 OF 2022 & connected cases

                                   6



               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                               PRESENT
            THE HONOURABLE MR. JUSTICE A.MUHAMED MUSTAQUE
                                   &
                  THE HONOURABLE MR. JUSTICE S.MANU
        THURSDAY, THE 30TH DAY OF MAY 2024 / 9TH JYAISHTA, 1946
                       LA.APP. NO. 151 OF 2015
  AGAINST THE JUDGMENT AND DECREE DATED IN LAR NO.17 OF 2013 OF
                    PRINCIPAL SUB COURT, KOZHIKODE


APPELLANT/1ST RESPONDENT IN L.A.R :-

            STATE OF KERALA
            REPRESENTED BY THE SPECIAL TAHSILDAR (LA) KOZHIKODE.

            BY SRI.T.K.SHAJAHAN, SR.GOVERNMENT PLEADER


RESPONDENTS/CLAIMANT AND 2ND RESPONDENT IN L.A.R :-

    1       MADHUSOODHANAN
            S/O.KRISHNAN NAIR, KRISHNASREE,
            KOTTOOLI P.O., KOZHIKODE.

    2       THE SECRETARY
            CALICUT CORPORATION, KOZHIKODE.

            BY ADV SRI.K.A.SALIL NARAYANAN - FOR R1
                   STANDING COUNSEL        - FOR R2


     THIS LAND ACQUISITION APPEAL HAVING COME UP FOR HEARING ON
30.05.2024, ALONG WITH LA.App..500/2022 AND CONNECTED CASES, THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 LA.APP. NO. 500 OF 2022 & connected cases

                                   7



               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                               PRESENT
            THE HONOURABLE MR. JUSTICE A.MUHAMED MUSTAQUE
                                   &
                  THE HONOURABLE MR. JUSTICE S.MANU
        THURSDAY, THE 30TH DAY OF MAY 2024 / 9TH JYAISHTA, 1946
                       LA.APP. NO. 221 OF 2015
  AGAINST THE JUDGMENT AND DECREE DATED IN LAR NO.117 OF 2013 OF
                    PRINCIPAL SUB COURT, KOZHIKODE


APPELLANT/1ST RESPONDENT IN L.A.R :-

            STATE OF KERALA
            REPRESENTED BY THE SPECIAL TAHSILDAR (LA),
            KOZHIKODE - 673 001.

            BY SRI.T.K.SHAJAHAN, SR.GOVERNMENT PLEADER


RESPONDENTS/CLAIMANT & 2ND RESPONDENT IN L.A.R :-

    1       BIYATHUMMA, W/O MOIDEEN,
            PUTHUSSERY THAZHAM, KOTTOOLI (PO),
            KOZHIKODE -673 001

    2       THE SECRETARY, CALICUT CORPORATION
            KOZHIKODE - 673 001.

            BY ADV SRI.K.A.SALIL NARAYANAN - FOR R1
                   STANDING COUNSEL        - FOR R2


     THIS LAND ACQUISITION APPEAL HAVING COME UP FOR HEARING ON
30.05.2024, ALONG WITH LA.App..500/2022 AND CONNECTED CASES, THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 LA.APP. NOs. 500 OF 2022 & connected cases


                                8




                    COMMON JUDGMENT

[LA.App. Nos.500/2022, 147/2015, 148/2015 & 150/2015, 151/2015 & 221/2015]

A.MUHAMED MUSTAQUE, J

These appeals are preferred by the state challenging an

award of the Principal Sub Court, Kozhikode. The land was

acquired for the purpose of construction of the Civil Station -

Kottooli road as per Section 4(1) notification dated 17.12.2004.

2. The Land Acquisition Officer awarded the land value

at Rs.33,686.36/- per cent in the reference related to LAA

No.500/2022 and this was enhanced to Rs.3,00,000/- per cent.

In all other cases, the Land Acquisition Officer awarded the land

value at Rs.19,992/- per cent. These were enhanced to

Rs.2,00,000/- per cent. There was a series of challenge raised

before this Court. One of the judgments is LAA No.403/2012

and in connected cases, this Court affirmed the land value.

In the light of above, there is no scope for interference by LA.APP. NOs. 500 OF 2022 & connected cases

this Court. All these appeals are stands dismissed.

All pending interlocutory applications are closed.

Sd/-

A.MUHAMED MUSTAQUE JUDGE

Sd/-

S.MANU, JUDGE SMA

 
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