Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Janardhanan vs State Of Kerala
2025 Latest Caselaw 4288 Ker

Citation : 2025 Latest Caselaw 4288 Ker
Judgement Date : 20 February, 2025

Kerala High Court

Janardhanan vs State Of Kerala on 20 February, 2025

Author: A.K.Jayasankaran Nambiar
Bench: A.K.Jayasankaran Nambiar
                                                       2025:KER:17046
LAApps 513/2022 & conn.
                                       1

             IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                  PRESENT
      THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR
                                       &
                 THE HONOURABLE MR. JUSTICE EASWARAN S.
  THURSDAY, THE 20TH DAY OF FEBRUARY 2025 / 1ST PHALGUNA,
                                   1946
                          LA.APP. NO. 513 OF 2022
          AGAINST THE JUDGMENT AND DECREE DATED 29.01.2021 IN
LAR       NO.5      OF     2018   OF       II   ADDITIONAL   DISTRICT
COURT,THIRUVANANTHAPURAM

APPELLANTS/RESPONDENTS:

      1      STATE OF KERALA REPRESENTED BY THE DISTRICT
             COLLECTOR
             COLLECTORATE,THIRUVANANTHAPURAM, PIN - 695001

      2      THE EXECUTIVE ENGINEER
             PWD NATIONAL HIGH WAY DIVISION, PMG,
             THIRUVANANTHAPURAM, PIN - 695033

             BY ADV SMT.N SUDHA DEVI, SPL.GOVERNMENT PLEADER


RESPONDENTS/CLAIMANTS:

      1      JAYADEVAN
             S/O VASANTHAKUMARI, TC 52/2293,
             JAYANIVAS,KULATHUMKARA VEEDU, NEMOM
             P.O.,THIRUVANANTHAPURAM, PIN - 695019

      2      V.S.JAYAPRABHA
             D/O VASANTHAKUMARI, TC 52/2293,
             JAYANIVAS,KULATHUMKARA VEEDU, NEMOM P.O., PIN -
             695019, REPRESENTED BY POWER OF ATTORNEY HOLDER,
             JAYADEVAN
                                                 2025:KER:17046
LAApps 513/2022 & conn.
                                2

      3      JAYACHANDRAN@SADASIVAN JAYACHANDRAN
             S/O VASANTHAKUMARI,TC 52/2293,JAYANIVAS,
             KULATHUMKARA VEEDU, NEMOM P.O., PIN - 695019,
             REPRESENTED BY POWER OF ATTORNEY HOLDER,
             JAYADEVAN.


             BY ADV J.G.SYAMNATH FOR R1
             SRI.R.S.KALKURA FOR R2 & R3


THIS LAND ACQUISITION APPEAL HAVING BEEN FINALLY HEARD ON
20.02.2025, ALONG WITH LA.App. Nos.232/2021, 233/2021,
369/2022, 430/2022, 480/2022, 481/2022, 482/2022, 488/2022,
489/2022, 490/2022, 495/2022, 498/2022, 503/2022, 505/2022,
506/2022, 507/2022, 508/2022, 509/2022, 510/2022, 511/2022,
512/2022, 514/2022, 517/2022, 521/2022, 523/2022, 525/2022,
526/2022, 527/2022, 530/2022, 533/2022, 534/2022, 535/2022,
537/2022, 538/2022, 539/2022, 545/2022, 556/2022, 566/2022,
577/2022, 588/2022, 594/2022, 595/2022, 609/2022, 610/2022,
28/2023, 52/2023 and 18/2024, THE COURT ON THE SAME DAY
DELIVERED THE FOLLOWING:
                                                       2025:KER:17046
LAApps 513/2022 & conn.
                                     3


             IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                  PRESENT
      THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR
                                     &
               THE HONOURABLE MR. JUSTICE EASWARAN S.
  THURSDAY, THE 20TH DAY OF FEBRUARY 2025 / 1ST PHALGUNA,
                                   1946
                          LA.APP. NO. 512 OF 2022
          AGAINST THE JUDGMENT AND DECREE DATED 31.03.2021 IN
LAR       NO.11      OF    2017    OF     II   ADDITIONAL   DISTRICT
COURT,THIRUVANANTHAPURAM

APPELLANTS/CLAIMANTS:

      1      BEEVI UMMAL. S
             AGED 72 YEARS
             W/O. LATE ABDUL KHARIM, RESIDING AT TC 53/57,
             KALATHUVILA VEEDU, KARAKKAMANDAPOM, NEMOM PO,
             THIRUVANANTHAPURAM-695 019

      2      SHAMJU. D,
             D/O. BEEVI UMMAL.S, AGED 47 YEARS, RESIDING AT TC
             53/57, KALATHUVILA VEEDU, KARAKKAMANDAPOM, NEMOM
             PO, THIRUVANANTHAPURAM-695 019.

      3      SAHEER,
             S/O. ABDUL SALAM, AGED 51 YEARS, RESIDING AT TC
             53/57, KALATHUVILA VEEDU, KARAKKAMANDAPOM, NEMOM
             PO THIRUVANANTHAPURAM-695 019.

      4      SHAMEEM,
             S/O. LATE ABDUL KHARIM, AGED 50 YEARS, RESIDING
             AT TC 53/57, KALATHUVILA VEEDU, KARAKKAMANDAPOM,
             NEMOM PO, THIRUVANANTHAPURAM-695 019.
                                                 2025:KER:17046
LAApps 513/2022 & conn.
                                   4

             BY ADVS.
             R.S.KALKURA
             M.S.KALESH
             HARISH GOPINATH
             R.BINDU
             P.I.NAJUMAL HUSSAIN




RESPONDENTS/RESPONDENTS 1 & 2:

      1      STATE OF KERALA
             REPRESENTED BY THE DISTRICT COLLECTOR,
             COLLECTORATE, THIRUVANANTHAPURAM-695 001.

      2      THE EXECUTIVE ENGINEER,
             PWD NATIONAL HIGHWAY DIVISION, PMG JUNCTION,
             THIRUVANANTHAPURAM-695033

             SMT. N SUDHA DEVI, SPL. GOVERNMENT PLEADER FOR
             RESPONDENTS


       THIS LAND ACQUISITION APPEAL HAVING BEEN FINALLY HEARD
ON 20.02.2025, ALONG WITH LA.App..513/2022 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                            2025:KER:17046
LAApps 513/2022 & conn.
                                         5


              IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                      PRESENT
       THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR
                                         &
               THE HONOURABLE MR. JUSTICE EASWARAN S.
     THURSDAY, THE 20TH DAY OF FEBRUARY 2025 / 1ST PHALGUNA,
                                       1946
                          LA.APP. NO. 514 OF 2022
           AGAINST THE COMMON JUDGMENT AND DECREE DATED 31.3.2021
IN     LAR     NO.9       OF   2017     OF      II   ADDITIONAL   DISTRICT
COURT,THIRUVANANTHAPURAM

APPELLANT/1ST CLAIMANT:

              BEEVI UMMAL S,
              AGED 72 YEARS
              W/O. LATE ABDUL KHARIM, RESIDING AT TC 53/57,
              KLATHUVILLA VEEDU, KARAKKAMANDAPOM, NEMOM P.O,
              THIRUVANANTHAPURAM- 695 019.


              BY ADVS.
              R.S.KALKURA
              M.S.KALESH
              HARISH GOPINATH
              R.BINDU
              P.I.NAJUMAL HUSSAIN




RESPONDENTS/RESPONDENTS 1 & 2 & 2ND CLAIMANT:

       1      STATE OF KERALA
              REPRESENTED BY THE DISTRICT COLLECTOR,
              COLLECTORATE, THIRUVANANTHAPURAM-695 001.
                                                 2025:KER:17046
LAApps 513/2022 & conn.
                                6

      2      THE EXECUTIVE ENGINEER,
             PWD NATIONAL HIGHWAY DIVISION, PMG JUNCTION,
             THIRUVANANTHAPURAM- 695 033.

      3      ABDUL SIDHEEK
             KLATHUVILLA VEEDU, KARAKKAMANDAPOM, NEMOM P.O,
             THIRUVANANTHAPURAM 695 019.

             SMT. N SUDHA DEVI, SPL. GOVERNMENT PLEADER FOR
             RESPONDENTS 1 AND 2


       THIS LAND ACQUISITION APPEAL HAVING BEEN FINALLY HEARD
ON 20.02.2025, ALONG WITH LA.App..513/2022 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                       2025:KER:17046
LAApps 513/2022 & conn.
                                     7

             IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                  PRESENT
      THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR
                                     &
               THE HONOURABLE MR. JUSTICE EASWARAN S.
  THURSDAY, THE 20TH DAY OF FEBRUARY 2025 / 1ST PHALGUNA,
                                   1946
                          LA.APP. NO. 369 OF 2022
          AGAINST THE JUDGMENT AND DECREE DATED 31.03.2021 IN
LAR       NO.36      OF    2018    OF     II   ADDITIONAL   DISTRICT
COURT,THIRUVANANTHAPURAM

APPELLANT/CLAIMANT:

             THE PRINCIPAL
             REGIONAL TELECOM TRAINING CENTRE, (RTTC), BSNL,
             KAIMANAM, THIRUVANANTHAPURAM, PINCODE-695 040.


             BY ADV MATHEWS K.PHILIP
RESPONDENTS/RESPONDENTS:

      1      THE STATE OF KERALA
             REPRESENTED BY THE DISTRICT COLLECTOR,
             COLLECTORATE, THIRUVANANTHAPURAM-695 043.

      2      THE EXECUTIVE ENGINEER
             PWD, NATIONAL HIGHWAY DIVISION, PMG, KAIMANAM,
             THIRUVANANTHAPURAM-695 040.

             SMT.N SUDHA DEVI, SPL. GOVERNMENT PLEADER FOR
             RESPONDENTS
       THIS LAND ACQUISITION APPEAL HAVING BEEN FINALLY HEARD
ON 20.02.2025, ALONG WITH LA.App..513/2022 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                       2025:KER:17046
LAApps 513/2022 & conn.
                                     8


             IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                  PRESENT
      THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR
                                     &
               THE HONOURABLE MR. JUSTICE EASWARAN S.
  THURSDAY, THE 20TH DAY OF FEBRUARY 2025 / 1ST PHALGUNA,
                                   1946
                          LA.APP. NO. 430 OF 2022
          AGAINST THE JUDGMENT AND DECREE DATED 23.11.2021 IN
LAR       NO.29      OF    2019    OF     II   ADDITIONAL   DISTRICT
COURT,THIRUVANANTHAPURAM

APPELLANTS/CLAIMANTS:

      1      A.SAJJAD
             AGED 56 YEARS
             S/O. AHAMMED KHAN, MEDAYIL HOUSE, BALARAMAPURAM
             P.O., THIRUVANATHAPURAM-695501

      2      A.FIROZ
             S/O. AHAMMED KHAN, MEDAYIL HOUSE, BALARAMAPURAM
             P.O., THIRUVANATHAPURAM-695501

      3      A.SULFIKKAR
             S/O. AHAMMED KHAN, MEDAYIL HOUSE, BALARAMAPURAM
             P.O., THIRUVANATHAPURAM-695501


             BY ADVS.
             P.SHANES METHAR
             N.KRISHNA PRASAD
                                                           2025:KER:17046
LAApps 513/2022 & conn.
                                        9

RESPONDENTS/RESPONDENTS:

      1       STATE OF KERALA
              REP BY THE DISTRICT COLLECTOR, THIRUVANANTHAPURAM
              O/O. DISTRICT COLLECTOR, COLLECTORATE CAMPUS,
              KUDAPANAKUNNU, THIRUVANANTHAPURAM-695 043

      2       THE EXECUTIVE ENGINEER,
              PWD (NH DIVISION), O/O. EXECUTIVE ENGINEER, PMG,
              THIRUVANANTHAPURAM-695 033

              SMT. N SUDHA DEVI, SPL. GOVERNMENT PLEADER FOR
              RESPONDENTS


       THIS    LAND       ACQUISITION   APPEAL   HAVING   BEEN   HEARD   ON
20.02.2025, ALONG WITH LA.App..513/2022 AND CONNECTED CASES,
THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                       2025:KER:17046
LAApps 513/2022 & conn.
                                    10


             IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                  PRESENT
      THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR
                                     &
               THE HONOURABLE MR. JUSTICE EASWARAN S.
  THURSDAY, THE 20TH DAY OF FEBRUARY 2025 / 1ST PHALGUNA,
                                   1946
                          LA.APP. NO. 539 OF 2022
          AGAINST THE JUDGMENT AND DECREE DATED 22.03.2021 IN
LAR       NO.23      OF    2017    OF     II   ADDITIONAL   DISTRICT
COURT,THIRUVANANTHAPURAM

APPELLANTS/RESPONDENTS:

      1      STATE OF KERALA
             REPRESENTED BY DISTRICT COLLECTOR, COLLECTORATE,
             THIRUVANANTHAPURAM, PIN - 695001

      2      THE EXECUTIVE EMGINEER
             PWD NH DIVISION THIRUVANANTHAPURAM, PIN - 695033

             BY ADVS.
             SMT. N SUDHA DEVI, SPL. GOVERNMENT PLEADER FOR
             APPELLANTS
RESPONDENT/CLAIMANT:

             K SREEKUMARAN NAIR @ K.SREEKUMAR
             URAVILAKATHU VEEDU, THAMPURAN NAGAR,STUDIEO ROAD
             NEMOM PO., PIN - 695020

             BY ADV J.G.SYAMNATH
       THIS LAND ACQUISITION APPEAL HAVING BEEN FINALLY HEARD
ON 20.02.2025, ALONG WITH LA.App..513/2022 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                       2025:KER:17046
LAApps 513/2022 & conn.
                                    11


             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

      THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                     &

               THE HONOURABLE MR. JUSTICE EASWARAN S.
  THURSDAY, THE 20TH DAY OF FEBRUARY 2025 / 1ST PHALGUNA,
                                   1946
                          LA.APP. NO. 480 OF 2022
          AGAINST THE JUDGMENT AND DECREE DATED 26.02.2021 IN
LAR       NO.42      OF    2018    OF     II   ADDITIONAL   DISTRICT
COURT,THIRUVANANTHAPURAM

APPELLANTS/RESPONDENTS:

      1      STATE OF KERALA
             REPRESENTED BY DISTRICT COLLECTOR, COLLECTORATE,
             THIRUVANANTHAPURAM, PIN - 695001

      2      THE EXECUTIVE ENGINEER, PWD NH DIVISION,
             THIRUVANANTHAPURAM
             REPRESENTED BY EXECUTIVE ENGINEER, PWD NH
             DIVISION, THIRUVANANTHAPURAM, PIN - 695033

             BY GOVERNMENT PLEADER
             SMT. N SUDHA DEVI, SPL. GOVERNMENT PLEADER FOR
             APPELLANTS


RESPONDENT/CLAIMANT:

             SUNIL, S/O ABDUL AZEEZ
             PANDARAVILA VEEDU, NEMOM., THIRUVANATHAPURAM -
             695020

             BY ADV B.ANANTHU, RESPONDENT
                                               2025:KER:17046
LAApps 513/2022 & conn.
                              12



       THIS LAND ACQUISITION APPEAL HAVING BEEN FINALLY HEARD
ON 20.02.2025, ALONG WITH LA.App..513/2022 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                       2025:KER:17046
LAApps 513/2022 & conn.
                                    13


             IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                  PRESENT
      THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR
                                     &
               THE HONOURABLE MR. JUSTICE EASWARAN S.
  THURSDAY, THE 20TH DAY OF FEBRUARY 2025 / 1ST PHALGUNA,
                                   1946
                          LA.APP. NO. 481 OF 2022
          AGAINST THE JUDGMENT AND DECREE DATED 31.03.2021 IN
LAR       NO.36      OF    2018    OF     II   ADDITIONAL   DISTRICT
COURT,THIRUVANANTHAPURAM

APPELLANTS/RESPONDENTS:

      1      STATE OF KERALA REPRESENTED BY THE DISTRICT
             COLLECTOR
             COLLECTORATE, THIRUVANANTHAPURAM, PIN - 695001

      2      THE EXECUTIVE ENGINEER
             PWD NATIONAL HIGHWAY DIVISION,THIRUVANANTHAPURAM,
             PIN - 695033.

             BY ADV GOVERNMENT PLEADER
             SMT. N SUDHA DEVI, SPL. GOVERNMENT PLEADER FOR
             APPELLANTS
RESPONDENT/CLAIMANT:

             THE PRINCIPAL, REGIONAL TELECOM TRAINING CENTRE
             (RTTC), BSNL ,KAIMANAM,THIRUVANANTHAPURAM- 695018

             BY ADV MATHEWS K.PHILIP


       THIS LAND ACQUISITION APPEAL HAVING BEEN FINALLY HEARD
ON 20.02.2025, ALONG WITH LA.App..513/2022 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                             2025:KER:17046
LAApps 513/2022 & conn.
                                        14


                 IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                   PRESENT
      THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR
                                        &
                  THE HONOURABLE MR. JUSTICE EASWARAN S.
  THURSDAY, THE 20TH DAY OF FEBRUARY 2025 / 1ST PHALGUNA,
                                    1946
                          LA.APP. NO. 482 OF 2022
          AGAINST THE JUDGMENT AND DECREE DATED 31.03.2021 IN

LAR       NO.9    OF   2017   OF   II        ADDITIONAL   DISTRICT   COURT,

THIRUVANANTHAPURAM

APPELLANTS/RESPONDENTS:

      1          STATE OF KERALA REPRESENTED BY THE DISTRICT
                 COLLECTOR, COLLECTORATE ,THIRUVANANTHAPURAM, PIN
                 - 695001

      2          EXECUTIVE ENGINEER
                 PWD NH DIVISION,THIRUVANANTHAPURAM., PIN - 695033

                 BY GOVERNMENT PLEADER
                 SMT. N SUDHA DEVI, SPL. GOVERNMENT PLEADER FOR
                 APPELLANTS


RESPONDENTS/CLAIMANTS:

      1          BEEVI UMMAL.S
                 KALATHUVILA VEEDU, KARAKKAMANDAPAM ,NEMOM.P.O.,
                 PIN - 695019

      2          ABDUL SIDHEEK
                 KALATHUVILA VEEDU,KARAKKAMANDAPAM,NEMOM.P.O, PIN
                 - 695019.
                                               2025:KER:17046
LAApps 513/2022 & conn.
                                  15

             BY ADV R.S.KALKURA
       THIS LAND ACQUISITION APPEAL HAVING BEEN FINALLY HEARD
ON 20.02.2025, ALONG WITH LA.App..513/2022 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                     2025:KER:17046
LAApps 513/2022 & conn.
                                    16


             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

     THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                     &

               THE HONOURABLE MR. JUSTICE EASWARAN S.

  THURSDAY, THE 20TH DAY OF FEBRUARY 2025 / 1ST PHALGUNA,

                                   1946

                          LA.APP. NO. 488 OF 2022

          AGAINST THE JUDGMENT DATED 23.11.2021 IN LAR NO.29 OF

2019 OF II ADDITIONAL DISTRICT COURT, THIRUVANANTHAPURAM

APPELLANTS/RESPONDENTS:

      1      STATE OF KERALA REPRESENTED BY THE DISTRICT
             COLLECTOR
             COLLECTORATE, THIRUVANANTHAPURAM, PIN - 695001

      2      EXECUTIVE ENGINEER
             PWD NATIONAL HIGHWAY DIVISION,THIRUVANANTHAPURAM,
             PIN - 695033


             BY GOVERNMENT PLEADER
             SMT. N SUDHA DEVI, SPL. GOVERNMENT PLEADER FOR
             APPELLANTS


RESPONDENTS/CLAIMANTS:

      1      * AHAMMED KHAN (DIED, REMOVED)
             S/O SAYED MUHAMMED(LATE),MEDAYIL
             HOUSE,BALARAMAPURAM P.O.THIRUVANANTHAPURAM, PIN -
             695501
                                                 2025:KER:17046
LAApps 513/2022 & conn.
                                17


      2      A.SAJJAS
             S/O AHAMMED KHAN,MEDAYIL HOUSE,BALARAMAPURAM
             P.O.THIRUVANANTHAPURAM - 695501

      3      A.FIROZ
             S/O AHAMMED KHAN,MEDAYIL HOUSE,BALARAMAPURAM
             P.O.THIRUVANANTHAPURAM, PIN - 695501

      4      A.SULFIKKAR
             S/O AHAMMED KHAN, MEDAYIL HOUSE, BALARAMAPURAM
             P.O., THIRUVANANTHAPURAM, PIN - 695501

             * R1 EXPIRED AND THE NAME OF R1 IS REMOVED FROM
             THE PARTY ARRAY AND ALL SURVIVING LEGAL HEIRS ARE
             INCLUDED IN THE PARTY ARRAY AS R2 TO R4 AS PER
             ORDER DATED 27.9.2024 IN MEMO DATED 27.03.2024.

             BY ADVS.
             P.SHANES METHAR
             N.KRISHNA PRASAD



       THIS LAND ACQUISITION APPEAL HAVING BEEN FINALLY HEARD
ON 20.02.2025, ALONG WITH LA.App..513/2022 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                       2025:KER:17046
LAApps 513/2022 & conn.
                                    18


             IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                  PRESENT
      THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR
                                     &
               THE HONOURABLE MR. JUSTICE EASWARAN S.
  THURSDAY, THE 20TH DAY OF FEBRUARY 2025 / 1ST PHALGUNA,
                                   1946
                          LA.APP. NO. 489 OF 2022
          AGAINST THE JUDGMENT AND DECREE DATED 26.02.2021 IN
LAR       NO.43      OF    2017    OF     II   ADDITIONAL   DISTRICT
COURT,THIRUVANANTHAPURAM

APPELLANTS/RESPONDENTS:

      1      STATE OF KERALA REPRESENTED BY DISTRICT COLLECTOR
             COLLECTORATE,THIRUVANANTHAPURAM, PIN - 695001

      2      THE EXECUTIVE ENGINEER
             PWD NH DIVISION,THIRUVANANTHAPURAM, PIN - 695033


             BY GOVERNMENT PLEADER
             SMT. N SUDHA DEVI, SPL. GOVERNMENT PLEADER FOR
             APPELLANTS


RESPONDENTS/CLAIMANTS:

      1      NAZEER
             MAVILAKATHU VEEDU,ANCHUVARNA THERUVU,KOTTUKKAL,
             PIN - 691306

      2      MUJEEB REHMAN
             MAVILAKATHU VEEDU,ANCHUVARNA THERUVU,KOTTUKKAL,
             PIN - 691306
                                               2025:KER:17046
LAApps 513/2022 & conn.
                              19

       THIS LAND ACQUISITION APPEAL HAVING BEEN FINALLY HEARD
ON 20.02.2025, ALONG WITH LA.App..513/2022 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                       2025:KER:17046
LAApps 513/2022 & conn.
                                    20


             IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                  PRESENT
      THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR
                                     &
               THE HONOURABLE MR. JUSTICE EASWARAN S.
  THURSDAY, THE 20TH DAY OF FEBRUARY 2025 / 1ST PHALGUNA,
                                   1946
                          LA.APP. NO. 490 OF 2022
          AGAINST THE JUDGMENT AND DECREE DATED 23.03.2021 IN
LAR       NO.31      OF    2017    OF     II   ADDITIONAL   DISTRICT
COURT,THIRUVANANTHAPURAM

APPELLANTS/RESPONDENTS:

      1      STATE OF KERALA REPRESENTED BY THE DISTRICT
             COLLECTOR, COLLECTORATE, THIRUVANANTHAPURAM,
             PIN - 695001

      2      THE EXECUTIVE ENGINEER
             PWD NH DIVISION,THIRUVANANTHAPURAM,
             PIN - 695033

             BY GOVERNMENT PLEADER
             SMT. N SUDHA DEVI, SPL. GOVERNMENT PLEADER FOR
             APPELLANTS
RESPONDENT/CLAIMANT:

             SHAFEERA,D/O.NAZEEM
             T.C.52/180(4), AL-AFZ,NEMOM, PIN - 695019.

             BY ADV B.ANANTHU


       THIS LAND ACQUISITION APPEAL HAVING BEEN FINALLY HEARD
ON 20.02.2025, ALONG WITH LA.App..513/2022 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                        2025:KER:17046
LAApps 513/2022 & conn.
                                      21


             IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                  PRESENT
     THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR
                                      &
               THE HONOURABLE MR. JUSTICE EASWARAN S.
  THURSDAY, THE 20TH DAY OF FEBRUARY 2025 / 1ST PHALGUNA,
                                     1946
                          LA.APP. NO. 495 OF 2022
          AGAINST     THE   COMMON    JUDGMENT   AND   DECREE   DATED
26.02.2021 IN LAR NO.9 OF 2018 OF II ADDITIONAL DISTRICT
COURT,THIRUVANANTHAPURAM
APPELLANTS/RESPONDENTS:

      1      STATE OF KERALA REPRESENTED BY DISTRICT COLLECTOR
             COLLECTIRATE, THIRUVANANTHAPURAM, PIN - 695001

      2      THE EXECUTIVE ENGINEER
             PWD NH DIVISION, THIRUVANNTHAPURAM, PIN - 695033


             BY GOVERNMENT PLEADER
             SMT. N SUDHA DEVI, SPL. GOVERNMENT PLEADER FOR
             APPELLANTS


RESPONDENTS/CLAIMANTS:

      1      JANANRDHANAN
             S/O.SIVARAMAN,TC 27/1294(2),RISHIMANGALAM,
             VANCHIYOOR, PIN - 695035

      2      OMANA
             D/O. PARVATHI, TC.27/1294(2), RISHIMANGALAM,
             VANCHIYOOR - 695035
                                               2025:KER:17046
LAApps 513/2022 & conn.
                              22

       THIS LAND ACQUISITION APPEAL HAVING BEEN FINALLY HEARD
ON 20.02.2025, ALONG WITH LA.App..513/2022 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                        2025:KER:17046
LAApps 513/2022 & conn.
                                    23


             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

      THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                       &

                 THE HONOURABLE MR. JUSTICE EASWARAN S.

  THURSDAY, THE 20TH DAY OF FEBRUARY 2025 / 1ST PHALGUNA,

                                   1946

                          LA.APP. NO. 526 OF 2022

          AGAINST THE JUDGMENT AND DECREE DATED 22.12.2020 IN

LAR       NO.8      OF     2017   OF       II   ADDITIONAL   DISTRICT

COURT,THIRUVANANTHAPURAM

APPELLANTS/RESPONDENTS:

      1      STATE OF KERALA REPRESENTED BY THE DISTRICT
             COLLECTOR, COLLECTORATE, THIRUVANANTHAPURAM,
             PIN - 695001.

      2      THE EXECUTIVE ENGINEER
             PWD NH DIVISION, PMG, THIRUVANANTHAPURAM,
             PIN - 695033.


             BY GOVERNMENT PLEADER
             SMT. N SUDHA DEVI, SPL. GOVERNMENT PLEADER


RESPONDENTS/CLAIMANTS:

      1      NIZARUDHEEN
             TC.34/1256, DARUSALAM, SANGHUMUKHAM,
             THIRUVANANTHAPURAM, PIN - 695007. (DIED)
                                                  2025:KER:17046
LAApps 513/2022 & conn.
                              24


*ADDL. R2 SUBA
          AGED 49, W/O LATE NIZARUDHEEN NOW RESIDING AT
          "MINIMEDAYIL" HOUSE, KARAKKAMANDAPAM,NEMOM.P.O,
          PIN - 695 020.

*ADDL. R3 RASHUDHEEN
          AGED 31, S/O LATE NIZARUDHEEN,NOW RESIDING AT
          "MINIMEDAYIL"HOUSE, KARAKKAMANDAPAM, NEMOM.P.O.,
          PIN - 695 020.

*ADDL. R4 RABIYA
          AGED 27 YEARS, D/O LATE NIZARUDHEEN, NOW RESIDING
          AT "MINIMEDAYIL" HOUSE, KARAKKAMANDAPAM,
          NEMOM.P.O., PIN - 695 020. (THE LEGAL HEIRS OF
          DECEASED SOLE RESPONDENT ARE IMPLEADED AS
          ADDITIONAL RESPONDENTS 2 TO 4 AS PER ORDER DATED
          27/06/2023 IN I.A.1/2023 IN LAA.NO.526/2022B).


             BY ADVS.
             A.S.SHAMMY RAJ   - ADDL. R2 TO R4



       THIS LAND ACQUISITION APPEAL HAVING BEEN FINALLY HEARD
ON 20.02.2025, ALONG WITH LA.App..513/2022 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                        2025:KER:17046
LAApps 513/2022 & conn.
                                    25


             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

      THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                       &

                 THE HONOURABLE MR. JUSTICE EASWARAN S.

  THURSDAY, THE 20TH DAY OF FEBRUARY 2025 / 1ST PHALGUNA,

                                   1946

                          LA.APP. NO. 498 OF 2022

          AGAINST THE JUDGMENT AND DECREE DATED 26.02.2021 IN

LAR       NO.6      OF     2018   OF       II   ADDITIONAL   DISTRICT

COURT,THIRUVANANTHAPURAM

APPELLANTS/RESPONDENTS:

      1      STATE OF KERALA REPRESENTED BY THE DISTRICT
             COLLECTOR, COLLECTORATE, THIRUVANANTHAPURAM, PIN
             - 695001

      2      THE EXECUTIVE ENGINEER
             PWD NH DIVISION ,THIRUVANANTHAPURAM, PIN - 695033


             BY GOVERNMENT PLEADER
             SMT. N SUDHA DEVI, SPL. GOVERNMENT PLEADER FOR
             APPELLANTS


RESPONDENTS/CLAIMANTS:

      1      RAJILA P
             AGED 53 YEARS
             W/O LATE A.M.SALIM,
                                                 2025:KER:17046
LAApps 513/2022 & conn.
                                26

             TC.53/1390,PAZHAYAKARAKKAMANDAPAM ,NEMOM P
             O ,NEMOM VILLAGE ,THIRUVANANTHAPURAM - 695020

      2      SHEREENA S R
             D/O RAJILA P, TC.53/1390,PAZHAYAKARAKKAMANDAPAM,
             NEMOM P O ,NEMOM VILLAGE ,THIRUVANANTHAPURAM -
             695020

      3      ABDUL RAHIM S R
             S/O. SALIM, TC.53/1390,PAZHAYAKARAKKAMANDAPAM,
             NEMOM P O ,NEMOM VILLAGE, THIRUVANANTHAPURAM, PIN
             - 695020


             BY ADV B.ANANTHU


       THIS LAND ACQUISITION APPEAL HAVING BEEN FINALLY HEARD
ON 20.02.2025, ALONG WITH LA.App..513/2022 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                                2025:KER:17046
LAApps 513/2022 & conn.
                                           27




             IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                      PRESENT
      THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR
                                           &
               THE HONOURABLE MR. JUSTICE EASWARAN S.
  THURSDAY, THE 20TH DAY OF FEBRUARY 2025 / 1ST PHALGUNA,
                                       1946
                           LA.APP. NO. 503 OF 2022
          AGAINST THE JUDGMENT AND DECREE DATED 04.10.2021 IN
LAR    NO.10     OF       2018   OF   II        ADDITIONAL   DISTRICT   COURT,
THIRUVANANTHAPURAM
APPELLANTS/RESPONDENTS:

      1      STATE OF KERALA
             REPRESENTED BY DISTRICT COLLECTOR, COLLECTORATE,
             THIRUVANATHAPURAM, PIN - 695001

      2      THE EXECUTIVE ENGINEER
             PWD NH DIVISION, THIRUVANANTHAPURAM, PIN - 695033


             BY GOVERNMENT PLEADER
             SMT. N SUDHA DEVI, SPL. GOVERNMENT PLEADER FOR
             APPELLANTS


RESPONDENTS/CLAIMANTS:

      1      A.G. SHEELA D/O ANANDA BHAI
             BRAHMA BHAVAN, EDAVILAKATHU PUTHEN VEEDU,
             PULLAIKONAM, VENGANOOR, AND ALSO RESIDING AT
             EMMANUEL HOUSE , BALARAMAPURAM, PIN - 695501
                                                 2025:KER:17046
LAApps 513/2022 & conn.
                                28

      2      A. SULEKHA D/O ANANDA BHAI
             BRAHMA BHAVAN, EDAVILAKATHU PUTHEN VEEDU,
             PULLAIKONAM, VENGANOOR - 695527

      3      A.G GEETHA
             KALATHARIKATHU HOUSE, TC.16/915(2), JAGATHY,
             THYCAUD P.O, PIN - 695014



       THIS LAND ACQUISITION APPEAL HAVING BEEN FINALLY HEARD
ON 20.02.2025, ALONG WITH LA.App..513/2022 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                          2025:KER:17046
LAApps 513/2022 & conn.
                                        29


             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                      PRESENT

      THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                         &

               THE HONOURABLE MR. JUSTICE EASWARAN S.

  THURSDAY, THE 20TH DAY OF FEBRUARY 2025 / 1ST PHALGUNA,

                                       1946

                           LA.APP. NO. 505 OF 2022

          AGAINST THE JUDGMENT AND DECREE DATED 31.03.2021 IN

LAR    NO.11     OF       2017   OF   ADDITIONAL   DISTRICT   COURT   II,

THIRUVANANTHAPURAM

APPELLANTS/RESPONDENTS:
    1     STATE OF KERALA REPRESENTED BY THE DISTRICT
          COLLECTOR, COLLECTORATE ,THIRUVANANTHAPURAM, PIN
          - 695001

      2      THE EXECUTIVE ENGINEER
             PWD NH DIVISION,THIRUVANANTHAPURAM, PIN - 695033


             BY GOVERNMENT PLEADER
             SMT. N SUDHA DEVI, SPL. GOVERNMENT PLEADER



RESPONDENTS/CLAIMANTS:

      1      BEEVI UMMAL
             T.C.53/57, KALATHUVILA VEEDU, KARAKKAMANDAPAM,
             NEMOM - 695019
                                                 2025:KER:17046
LAApps 513/2022 & conn.
                                30

      2      SHAMJU
             T.C.53/57, KALATHUVILA VEEDU, KARAKKAMANDAPAM,
             NEMOM - 695019

      3      SAHEER
             T.C.53/57, KALATHUVILA VEEDU, KARAKKAMANDAPAM,
             NEMOM - 695019

      4      SHAMEEM A K
             T.C.53/57, KALATHUVILA VEEDU, KARAKKAMANDAPAM,
             NEMOM - 695019


             BY ADV R.S.KALKURA - R1 TO R4


       THIS LAND ACQUISITION APPEAL HAVING BEEN FINALLY HEARD
ON 20.02.2025, ALONG WITH LA.App..513/2022 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                        2025:KER:17046
LAApps 513/2022 & conn.
                                    31


             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

      THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                       &

                 THE HONOURABLE MR. JUSTICE EASWARAN S.

  THURSDAY, THE 20TH DAY OF FEBRUARY 2025 / 1ST PHALGUNA,

                                   1946

                          LA.APP. NO. 506 OF 2022

          AGAINST THE JUDGMENT AND DECREE DATED 26.02.2021 IN

LAR       NO.3      OF     2018   OF       II   ADDITIONAL   DISTRICT

COURT,THIRUVANANTHAPURAM

APPELLANTS/RESPONDENTS:

      1      STATE OF KERALA
             REPRESENTED BY DISTRICT COLLECTOR, COLLECTORATE,
             THIRUVANATHAPURAM, PIN - 695001

      2      EXECUTIVE ENGINEER
             PWD NH DIVISION, THIRUVANANTHAPURAM, PIN - 695033

             BY GOVERNMENT PLEADER
             SMT. N SUDHA DEVI, SPL. GOVERNMENT PLEADER


RESPONDENT/CLAIMANT:

             SUDHA DEVI
             S.S.SADANAM, KALUNGIL, AVANAKUZHI,
             NELLIMOODU P.O, THIRUVANANTHAPURAM, PIN - 695524

             BY ADV B.ANANTHU
                                               2025:KER:17046
LAApps 513/2022 & conn.
                              32


       THIS LAND ACQUISITION APPEAL HAVING BEEN FINALLY HEARD
ON 20.02.2025, ALONG WITH LA.App..513/2022 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                       2025:KER:17046
LAApps 513/2022 & conn.
                                    33


             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

      THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                     &

               THE HONOURABLE MR. JUSTICE EASWARAN S.

  THURSDAY, THE 20TH DAY OF FEBRUARY 2025 / 1ST PHALGUNA,

                                   1946

                          LA.APP. NO. 507 OF 2022

          AGAINST THE JUDGMENT AND DECREE DATED 21.01.2021 IN

LAR       NO.12      OF    2017    OF     II   ADDITIONAL   DISTRICT

COURT,THIRUVANANTHAPURAM

APPELLANTS/RESPONDENTS:

      1      STATE OF KERALA
             REPRESENTED BY DISTRICT COLLECTOR, COLLECTORATE,
             THIRUVANANTHAPURAM, PIN - 695001

      2      EXECUTIVE ENGINEER
             PWD NH DIVISISON, THIRUVANANTHAPURAM, PIN -
             695033


             BY GOVERNMENT PLEADER
             SMT. N SUDHA DEVI, SPL. GOVERNMENT PLEADER


RESPONDENTS/CLAIMANTS:

      1      PADMAKUMAR
             SUMANGALI, T.C.54/248(1) NEMOM P.O,
             THIRUVANANTHAPURAM, PIN - 695019
                                                  2025:KER:17046
LAApps 513/2022 & conn.
                                 34


      2      SOBHANA KUMARI
             ABHIDARSH, ANNOOR, THIRUMALA P.O,
             THIRUVANANTHAPURAM, PIN - 695006

      3      VIJAYAKUMARI
             T.C.53/2465, GOVINDAM, THENGAVILA LANE,
             PAPPANAMCODE P.O, THIRUVANANTHAPURAM, PIN -
             695018

      4      AJITHA KUMARI
             SALIMA, T.C-49/1067 (2), KARTHIKA NAGAR ,
             MANACAUD P.O, THIRUVANANTHAPURAM, PIN - 695009

     *5      IVAKUMAR (DIED) LRS RECORDED
             MUKKAMPURATHAL VEEDU, PERUKAVU, VILAVOORKAL, PIN
             - 695571

             * IT IS RECORDED THAT THE LEGAL HEIRS OF THE
             DECEASED 5TH RESPONDENT ARE ALREADY IN THE PARTY
             ARRAY AS RESPONDENTS 1 TO 4 IN THE APPEAL AS PER
             ORDER DATED 13.7.2023 IN I.A 1/2023 IN
             LAA.507/2023.

             BY ADV P.M.SANEER


       THIS LAND ACQUISITION APPEAL HAVING BEEN FINALLY HEARD
ON 20.02.2025, ALONG WITH LA.App..513/2022 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                       2025:KER:17046
LAApps 513/2022 & conn.
                                    35


              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

      THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                     &

               THE HONOURABLE MR. JUSTICE EASWARAN S.

  THURSDAY, THE 20TH DAY OF FEBRUARY 2025 / 1ST PHALGUNA,

                                   1946

                          LA.APP. NO. 508 OF 2022

           AGAINST THE JUDGMENT AND DECREE DATED 10.03.2021 IN

LAR        NO.33     OF    2017    OF     II   ADDITIONAL   DISTRICT

COURT,THIRUVANANTHAPURAM

APPELLANTS/RESPONDENTS:

      1       STATE OF KERALA REPRESENTED BY THE DISTRICT
              COLLECTOR, COLLECTORATE ,THIRUVANANTHAPURAM, PIN
              - 695001

      2       THE EXECUTIVE ENGINEER, PWD NH DIVISION
              THIRUVANANTHAPURAM, PIN - 695033


              BY GOVERNMENT PLEADER
              SMT. N SUDHA DEVI, SPL. GOVERNMENT PLEADER


RESPONDENTS/CLAIMANTS:

      *1      THANKAMONY
              MANCHAL, T 53/2493, NEMOM P O, PIN - 695020
              *DECEASED
                                                 2025:KER:17046
LAApps 513/2022 & conn.
                                36

      2      MANJESH CHELLAN
             MANCHAL, T 53/2493 ,NEMOM P O, PIN - 695020

      3      MANOJ CHELLAN
             S/O LATE CHELLAPPAN, MANCHELS, AWRA-114, T C NO
             (VP)2/1323, AYOORKONAM, PEROORKADA VILLAGE,
             THIRUVANANTHAPURAM, PIN - 695005

      4      MAHESH CHELLAN
             S/O CHELLAPPAN, SHARIKA A-99,KANAKANAGAR,
             KAWADIAR P O ,THIRUVANANTHAPURAM - 3

             * LEGAL HEIRS OF R1 RECORDED
             IT IS RECORDED THAT R2, R3 & R4 WHO ARE ALREADY
             IN THE PARTY ARRAY ARE THE LEGAL HEIRS OF THE
             DECEASED R1 VIDE MEMO DATED 23.2.2023 AS PER
             ORDER DATED 2.3.2023.

             BY ADV B.ANANTHU


       THIS LAND ACQUISITION APPEAL HAVING BEEN FINALLY HEARD
ON 20.02.2025, ALONG WITH LA.App..513/2022 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                       2025:KER:17046
LAApps 513/2022 & conn.
                                    37


             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

      THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                     &

               THE HONOURABLE MR. JUSTICE EASWARAN S.

  THURSDAY, THE 20TH DAY OF FEBRUARY 2025 / 1ST PHALGUNA,

                                   1946

                          LA.APP. NO. 509 OF 2022

          AGAINST THE JUDGMENT AND DECREE DATED 16.03.2021 IN

LAR       NO.50      OF    2018    OF     II   ADDITIONAL   DISTRICT

COURT,THIRUVANANTHAPURAM

APPELLANTS/RESPONDENTS:

      1      STATE OF KERALA REPRESENTED BY THE DISTRICT
             COLLECTOR, COLLECTORATE, THIRUVANANTHAPURAM,
             PIN - 695001

      2      THE EXECUTIVE ENGINEER, PWD NH DIVISION
             THIRUVANANTHAPURAM, PIN - 695033


             BY GOVERNMENT PLEADER
             SMT. N SUDHA DEVI, SPL. GOVERNMENT PLEADER


RESPONDENTS/CLAIMANTS:

      1      SRI.B.R ANILKUMAR
             MANAGING DIRECTOR IN CHARGE ,PALLICHAL FARMERS
             CO-OPERATIVE,THIRUVANANTHAPURAM, PIN - 695020
                                                 2025:KER:17046
LAApps 513/2022 & conn.
                                38

      2      SMT.CHENTHAMARAKSHI
             W/O GOPINATHAN NAIR, ELAMANNOORKONATHU VEEDU,
             NARUVAMOODU P O,NEMOM - 695528


             BY ADV B.ANANTHU


       THIS LAND ACQUISITION APPEAL HAVING BEEN FINALLY HEARD
ON 20.02.2025, ALONG WITH LA.App..513/2022 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                       2025:KER:17046
LAApps 513/2022 & conn.
                                    39


             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

      THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                     &

               THE HONOURABLE MR. JUSTICE EASWARAN S.

  THURSDAY, THE 20TH DAY OF FEBRUARY 2025 / 1ST PHALGUNA,

                                   1946

                          LA.APP. NO. 510 OF 2022

          AGAINST THE JUDGMENT AND DECREE DATED 17.01.2022 IN

LAR       NO.22      OF    2020    OF     II   ADDITIONAL   DISTRICT

COURT,THIRUVANANTHAPURAM

APPELLANTS/RESPONDENTS:

      1      STATE OF KERALA
             REPRESENTED BY THE DISTRICT COLLECTOR,
             THIRUVANANTHAPURAM, PIN - 695001

      2      THE EXECUTIVE ENGINEER
             PWD NATIONAL DIVISION, THIRUVANANTHAPURAM,
             PIN - 695033


             BY GOVERNMENT PLEADER
             SMT. N SUDHA DEVI, SPL. GOVERNMENT PLEADER


RESPONDENTS/CLAIMANTS:

      1      SURESH KUMAR
             VILLIKULATHINKARA VEEDU, THALAYAL DESOM,
                                                 2025:KER:17046
LAApps 513/2022 & conn.
                                40

             ATHIYANNNOOR, NOW AT ARAMAM, PAROORKUZHI,
             VEDIVACHANCOIL P.O, THIRUVANANTHAPURAM,
             PIN - 695501

      2      RANIMOL
             VILLIKULATHINKARA VEEDU, THALAYAL DESOM,
             ATHIYANNNOOR, NOW AT ARAMAM, PAROORKUZHI,
             VEDIVACHANCOIL P.O, THIRUVANANTHAPURAM, PIN -
             695501


             BY ADV R GOPAN


       THIS LAND ACQUISITION APPEAL HAVING BEEN FINALLY HEARD
ON 20.02.2025, ALONG WITH LA.App..513/2022 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                       2025:KER:17046
LAApps 513/2022 & conn.
                                    41


             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

      THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                     &

               THE HONOURABLE MR. JUSTICE EASWARAN S.

  THURSDAY, THE 20TH DAY OF FEBRUARY 2025 / 1ST PHALGUNA,

                                   1946

                          LA.APP. NO. 511 OF 2022

          AGAINST THE JUDGMENT AND DECREE DATED 29.01.2021 IN

LAR       NO.30      OF    2018    OF     II   ADDITIONAL   DISTRICT

COURT,THIRUVANANTHAPURAM

APPELLANTS/RESPONDENTS:

      1      STATE OF KERALA REPRESENTED BY THE DISTRICT
             COLLECTOR, COLLECTORATE, THIRUVANANTHAPURAM,
             PIN - 695001

      2      THE EXECUTIVE ENGINEER, PWD NH DIVISION
             THIRUVANANTHAPURAM, PIN - 695033


             BY GOVERNMENT PLEADER
             SMT. N SUDHA DEVI, SPL. GOVERNMENT PLEADER


RESPONDENTS/CLAIMANTS:

      1      VIJAYAN ASSARI
             S/O KESAVANKUTTY ASSARI, THEKKEVAYALTHODI
             VEEDU ,VENKULAM EDAVA, CHIRAYINKIZH NOW RESIDING
             AT VIJAYAMANDIRAM, MUDAVOORPARA - 695501
                                                            2025:KER:17046
LAApps 513/2022 & conn.
                                        42


      2       SATHEESH KUMARI@SATHI V V
              THEKKEVAYALTHODI VEEDU ,VENKULAM EDAVA,
              CHIRAYINKIZH NOW RESIDING AT VIJAYAMANDIRAM,
              MUDAVOORPARA - 695501

      3       REGHUVARAN ASSARI
              THIRUVATHIRA, MUDAVOORPARA - 695501

      4       KUMARI SHAJI
              W/O REGHUVARAN ASSARI, THIRUVATHIRA,MUDAVOORPARA,
              BALARAMAPURAM P O ,NEYYATINKARA - 695501


              BY ADVS.
              V.R.GOPU         - R3 & R4
              G.JAYAKUMAR      - R3 & R4
              ADIL.M.H         - R3 & R4
              URMILA.M.G       - R3 & R4



       THIS     LAND      ACQUISITION    APPEAL   HAVING    COME   UP   FOR
ADMISSION ON 20.02.2025, ALONG WITH LA.App..513/2022 AND
CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE
FOLLOWING:
                                                       2025:KER:17046
LAApps 513/2022 & conn.
                                    43


             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

      THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                     &

               THE HONOURABLE MR. JUSTICE EASWARAN S.

  THURSDAY, THE 20TH DAY OF FEBRUARY 2025 / 1ST PHALGUNA,

                                   1946

                          LA.APP. NO. 527 OF 2022

          AGAINST THE JUDGMENT AND DECREE DATED 24.02.2021 IN

LAR       NO.47      OF    2018    OF     II   ADDITIONAL   DISTRICT

COURT,THIRUVANANTHAPURAM

APPELLANTS/RESPONDENTS:

      1      STATE OF KERALA REPRESENTED BY THE DISTRICT
             COLLECTOR, COLLECTORATE, THIRUVANANTHAPURAM,
             PIN - 695001

      2      THE EXECUTIVE ENGINEER
             PWD NH DIVISION, THIRUVANANTHAPURAM, PIN - 695033


             BY GOVERNMENT PLEADER
             SMT. N SUDHA DEVI, SPL. GOVERNMENT PLEADER


RESPONDENTS/CLAIMANTS:

      1      GOPALAKRISHNAN
             S/O.NARAYANI, PUTHUVILA VEEDU,AYANIMOODU,
             VEDIVACHANKOVIL P.O, PIN - 695501
                                                 2025:KER:17046
LAApps 513/2022 & conn.
                                44

      2      SARADA
             W/O.GOPALAKRISHNAN, PUTHUVILA VEEDU, AYANIMOODU,
             VEDIVACHANKOVIL P.O., PIN - 695501

      3      LEENA KUMARI
             D/O.GOPALAKRISHNAN, PUTHUVILA VEEDU,
             AYANIMOODU,VEDIVACHANKOVIL.P.O., PIN - 695501

      4      VINITHA KUMARI
             D/O.GOPALAKRISHNAN, PUTHUVILA
             VEEDU ,AYANIMOODU,VEDIVACHANKOVIL P.O,
             PIN - 695501

     *5      SURESH (CORRECTED)
             S/O.SASIDHARAN, S.V.BHAVAN,CHATHAMBALAKONATHU,
             KIZHAKKUMKARA,PALLICHAL., PIN - 695020

     *6      LASITHARANI (CORRECTED)
             W/O SURESH, S.V. BHAVAN,CHATHAMBALAKONATHU
             KIZHAKKUMKARA,PALLICHAL, PIN - 695020

      7      ARUNRAJ
             S/O.SIVARAJAN, T.C.IV/433,SVLRA ROSE NAGAR,
             AMBALAMUKKU, THIRUVANANTHAPURAM - 695005

      *      THE ADDRESS OF R5 & R6 IS CORRECTED AS
             R5) SRI. SURESH, S/O. SASIDHARAN, GOWRYS COURT,
             THEMBAMUTTOM, BALARAMAPURAM P.O,
             THIRUVANANTHAPURAM - 695 501. MOB.7592023719

             R6) SMT. LASITHA RANI, W/O. SRI. SURESH
             D/O.SASIDHARAN, GOWRYS COURT, THEMBAMUTTOM,
             BALARAMAPURAM P.O., THIRUVANANTHAPURAM -695501.
             MOB. 7592023719.
             AS PER ORDER DATED 25.8.2023 IN I.A.2/2023
             IN LAA 527/2022.

             BY ADVS.
             G.RAJEEV
             REJITH RAJENDRAN
             ASWANI P.S.
             MANJUSHA M.S.
                                               2025:KER:17046
LAApps 513/2022 & conn.
                              45

             AJITH KUMAR.S



       THIS LAND ACQUISITION APPEAL HAVING BEEN FINALLY HEARD
ON 20.02.2025, ALONG WITH LA.App..513/2022 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                     2025:KER:17046
LAApps 513/2022 & conn.
                                    46


             IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                  PRESENT
     THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR
                                     &
               THE HONOURABLE MR. JUSTICE EASWARAN S.
  THURSDAY, THE 20TH DAY OF FEBRUARY 2025 / 1ST PHALGUNA,
                                   1946
                          LA.APP. NO. 530 OF 2022

          AGAINST THE JUDGMENT DATED 16.03.2021 IN LAR NO.32 OF

2017 OF ADDITIONAL DISTRICT COURT - II, THIRUVANANTHAPURAM

APPELLANTS/RESPONDENTS:

      1      STATE OF KERALA
             REPRESENTED BY THE DISTRICT COLLECTOR,
             COLLECTORATE, THIRUVANANTHAPURAM, PIN - 695001

      2      THE EXECUTIVE ENGINEER
             PWD NH DIVISION, THIRUVANANTHAPURAM, PIN - 695033


             BY GOVERNMENT PLEADER
             SMT. N SUDHA DEVI, SPL. GOVERNMENT PLEADER
RESPONDENTS/CLAIMANTS:

             SHYLA
             AZUMA MANZIL, NEMOM, NOW RESIDING AT
             DAR-UL-ZUR-UL,KANYAKULANGARA,VEMBAYAM - 695615

             BY ADV J.G.SYAMNATH


       THIS LAND ACQUISITION APPEAL HAVING BEEN FINALLY HEARD
ON 20.02.2025, ALONG WITH LA.App..513/2022 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                           2025:KER:17046
LAApps 513/2022 & conn.
                                        47


             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                      PRESENT

      THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                         &

               THE HONOURABLE MR. JUSTICE EASWARAN S.

  THURSDAY, THE 20TH DAY OF FEBRUARY 2025 / 1ST PHALGUNA,

                                       1946

                            LA.APP. NO. 534 OF 2022

          AGAINST THE JUDGMENT AND DECREE DATED 10.03.2021 IN

LAR    NO.46     OF       2017   OF   ADDITIONAL   DISTRICT   COURT   -II,

THIRUVANANTHAPURAM

APPELLANTS/RESPONDENTS:

      1      STATE OF KERALA REPRESENTED BY THE DISTRICT
             COLLECTOR, COLLECTORATE, THIRUVANANTHAPURAM,
             PIN - 695001

      2      THE EXECUTIVE ENGINEER, PWD NH DIVISION,
             THIRUVANANTHAPURAM, PIN - 695033


             BY GOVERNMENT PLEADER
             SMT. N SUDHA DEVI, SPL. GOVERNMENT PLEADER


RESPONDENTS/CLAIMANTS:

      1      SHIBU
             SHIBU NIVAS, PANDARAVILA, NEMOM, PIN - 600124
                                                 2025:KER:17046
LAApps 513/2022 & conn.
                                48

      2      SHIBI
             SHIBU NIVAS ,PANDARAVILA, NEMOM, PIN - 600124

      3      SHEEMA
             SHIBU NIVAS ,PANDARAVILA, NEMOM., PIN - 600124

      4      SHEENA
             SHIBU NIVAS, PANDARAVILA, NEMOM,, PIN - 600124


             BY ADV B.ANANTHU


       THIS LAND ACQUISITION APPEAL HAVING BEEN FINALLY HEARD
ON 20.02.2025, ALONG WITH LA.App..513/2022 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                       2025:KER:17046
LAApps 513/2022 & conn.
                                    49


             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

      THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                     &

               THE HONOURABLE MR. JUSTICE EASWARAN S.

  THURSDAY, THE 20TH DAY OF FEBRUARY 2025 / 1ST PHALGUNA,

                                   1946

                          LA.APP. NO. 517 OF 2022

          AGAINST THE JUDGMENT AND DECREE DATED 16.03.2021 IN

LAR       NO.46      OF    2018    OF     II   ADDITIONAL   DISTRICT

COURT,THIRUVANANTHAPURAM

APPELLANTS/RESPONDENTS:

      1      STATE OF KERALA
             REPRESENTED BY THE DISTRICT COLLECTOR,
             COLLECTORATE, THIRUVANANTHAPURAM, PIN - 695001

      2      THE EXECUTIVE ENGINEER
             PUBLIC WORKS DEPARTMENT, NATIONAL HIGH WAY
             DIVISION, THIRUVANANTHAPURAM, PIN - 695033


             BY ADVS.
             SMT. N SUDHA DEVI, SPL. GOVERNMENT PLEADER
                                                 2025:KER:17046
LAApps 513/2022 & conn.
                                50

RESPONDENTS/CLAIMANTS:

      1      GOVINDA PILLAI S/O AYYAPPAN PILLAI
             PANKAJ NIVAS, PALLICHAL, THE PRESIDENT ON BEHALF
             OF PALLICHAL VILLAGE, CO-OPERATIVE SOCIETY T.164,
             PIN - 695020

      2      B.R.ANILKUMAR S/O.RAMAKRISHNAN NAIR
             MANAGING DIRECTOR IN CHARGE, PALLICHAL FARMERS
             SERVICE CO-OPERATIVE BANK LTD.NO.T677,
             VEDIVACHANCOIL. PO, PALLICHAL VILLAGE,
             THIRUVANANTHAPURAM., PIN-695501

             BY ADV B.ANANTHU


       THIS LAND ACQUISITION APPEAL HAVING BEEN FINALLY HEARD
ON 20.02.2025, ALONG WITH LA.App..513/2022 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                       2025:KER:17046
LAApps 513/2022 & conn.
                                    51


             IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                  PRESENT
      THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR
                                     &
               THE HONOURABLE MR. JUSTICE EASWARAN S.
  THURSDAY, THE 20TH DAY OF FEBRUARY 2025 / 1ST PHALGUNA,
                                   1946
                          LA.APP. NO. 535 OF 2022
          AGAINST THE JUDGMENT AND DECREE DATED 23.03.2021 IN
LAR       NO.34      OF    2017    OF     II   ADDITIONAL   DISTRICT
COURT,THIRUVANANTHAPURAM

APPELLANTS/RESPONDENTS:

      1      STATE OF KERALA REPRESENTED BY THE DISTRICT
             COLLECTOR, COLLECTORATE,THIRUVANANTHAPURAM,
             PIN - 695001

      2      THE EXECUTIVE ENGINEER
             PWD NH DIVISION, THIRUVANANTHAPURAM, PIN - 695033


             BY GOVERNMENT PLEADER
             SMT. N SUDHA DEVI, SPL. GOVERNMENT PLEADER


RESPONDENTS/CLAIMANTS:

      1      MUHAMMED ISMAIL
             T.C.52/2429, SITHARA, NEMOM.P.O., PIN - 695020

      2      SUBAIDA
             T.C.52/2429, SITHARA, NEMOM, PIN - 695020


             BY ADV B.ANANTHU
                                               2025:KER:17046
LAApps 513/2022 & conn.
                              52

       THIS LAND ACQUISITION APPEAL HAVING BEEN FINALLY HEARD
ON 20.02.2025, ALONG WITH LA.App..513/2022 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                       2025:KER:17046
LAApps 513/2022 & conn.
                                    53


             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

      THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                     &

               THE HONOURABLE MR. JUSTICE EASWARAN S.

  THURSDAY, THE 20TH DAY OF FEBRUARY 2025 / 1ST PHALGUNA,

                                   1946

                          LA.APP. NO. 521 OF 2022

          AGAINST THE JUDGMENT AND DECREE DATED 21.12.2021 IN

LAR       NO.14      OF    2019    OF     II   ADDITIONAL   DISTRICT

COURT,THIRUVANANTHAPURAM

APPELLANTS/RESPONDENTS:

      1      STATE OF KERALA
             REPRESENTED BY THE DISTRICT COLLECTOR,
             COLLECTORATE, THIRUVANANTHAPURAM, PIN - 695001

      2      THE EXECUTIVE ENGINEER
             PUBLIC WORKS DEPARTMENT, NATIONAL HIGH WAY,
             THIRUVANANTHAPURAM, PIN - 695033


             BY ADVS.
             SMT. N SUDHA DEVI, SPL. GOVERNMENT PLEADER



RESPONDENTS/CLAIMANTS:

      1      SATHEESH KUMAR
             S/O.PONNAMMA, UTHRADOM, PAROORKUZHI, PALLICHAL,
                                                 2025:KER:17046
LAApps 513/2022 & conn.
                                54

             VEDIVACHANKOIL P.O, THIRUVANANTHAPURAM, PIN -
             695501

      2      SALILA, D/O.PONNAMMA
             UTHRADOM, PAROORKUZHI, VEDIVACHANKOIL P.O,
             PALLICHAL VILLAGE, NEYYANTTINKARA TALUK,,
             THIRUVANANTHAPURAM, PIN - 695501

      3      VIMALA
             D/O.PONNAMMA, NIKUNJAM, PAROORKUZHI
             VEDIVACHANKOIL.PO, PALLICHAL VILLAGE,
             NEYYATTINKARA TALUK, THIRUVANANTHAPURAM,
             PIN - 695501

      4      SINDHULEKHA, D/O.PONNAMMA
             SABDA, VENGANOOR STREET, PUNNAMOODU, PALLICHAL
             VILLAGE, NEYYATTINKARA TALUK, THIRUVANANTHAPURAM,
             PIN - 695501

      5      BINDHULEKHA, D/O. PONNAMMA
             MANKULATHUROADAIKATHUVEEDU, VEDIVACHANKOVIL PO,
             NOW RESIDING AT SOPANAM,AYANIMOODU,
             VEDIVACHANKOIL PO, PALLICHAL VILLAGE,
             NEYYATTINKARA TALUK, THIRUVANANTHAPURAM,
             PIN - 695501


             BY ADVS.
             LIGEY ANTONY - R1 TO R5
             L.MOHANAN    - R1 TO R5



       THIS LAND ACQUISITION APPEAL HAVING BEEN FINALLY HEARD
ON 20.02.2025, ALONG WITH LA.App..513/2022 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                                2025:KER:17046
LAApps 513/2022 & conn.
                                           55


             IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                      PRESENT
      THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR
                                           &
               THE HONOURABLE MR. JUSTICE EASWARAN S.
  THURSDAY, THE 20TH DAY OF FEBRUARY 2025 / 1ST PHALGUNA,
                                       1946
                           LA.APP. NO. 537 OF 2022
          AGAINST THE JUDGMENT AND DECREE DATED 10.03.2021 IN
LAR    NO.36     OF       2017   OF   II        ADDITIONAL   DISTRICT   COURT,
THIRUVANANTHAPURAM

APPELLANTS/RESPONDENTS:

      1      STATE OF KERALA REPRESENTED BY THE DISTRICT
             COLLECTOR, COLLECTORATE,
             THIRUVANANTHAPURAM, PIN - 695001

      2      THE EXECUTIVE ENGINEER
             PWD NH DIVISION,THIRUVANANTHAPURAM, PIN - 695033


             BY GOVERNMENT PLEADER
             SMT. N SUDHA DEVI, SPL. GOVERNMENT PLEADER


RESPONDENTS/CLAIMANTS:

      1      BALAGANGADHARAN
             PRIYA BHAVAN, VELLAYANI, NEMOM.P.O, PIN - 695020

      2      VIJAYAREMANI
             PRIYA BHAVAN, VELLAYANI, NEMOM.P.O, PIN - 695020


             BY ADV B.ANANTHU
                                               2025:KER:17046
LAApps 513/2022 & conn.
                              56

       THIS LAND ACQUISITION APPEAL HAVING BEEN FINALLY HEARD
ON 20.02.2025, ALONG WITH LA.App..513/2022 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                        2025:KER:17046
LAApps 513/2022 & conn.
                                    57


             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

      THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                       &

                 THE HONOURABLE MR. JUSTICE EASWARAN S.

  THURSDAY, THE 20TH DAY OF FEBRUARY 2025 / 1ST PHALGUNA,

                                   1946

                          LA.APP. NO. 523 OF 2022

          AGAINST THE JUDGMENT AND DECREE DATED 26.02.2021 IN

LAR       NO.4      OF     2018   OF       II   ADDITIONAL   DISTRICT

COURT,THIRUVANANTHAPURAM

APPELLANTS/RESPONDENTS:

      1      STATE OF KERALA REPRESENTED BY THE DISTRICT
             COLLECTOR, COLLECTORATE, THIRUVANANTHAPURAM,
             PIN - 695001

      2      THE EXECUTIVE ENGINEER, PWD NH DIVISION
             THIRUVANANTHAPURAM, PIN - 695033


             BY GOVERNMENT PLEADER
             SMT. N SUDHA DEVI, SPL. GOVERNMENT PLEADER


RESPONDENTS/CLAIMANTS:

      1      SUDHADEVI
             S S SADANAM, KALUNGIL, AVANAKUZHI, NELLIMOODU
             P O,THIRUVANANTHAPURAM, PIN - 695524
                                                 2025:KER:17046
LAApps 513/2022 & conn.
                                58

      2      S S DILEEP
             S S SADANAM, KALUNGIL, AVANAKUZHI, NELLIMOODU
             P O,THIRUVANANTHAPURAM, PIN - 695524

      3      S S DEEPU
             S S SADANAM, KALUNGIL, AVANAKUZHI, NELLIMOODU
             P O, THIRUVANANTHAPURAM, PIN - 695524


             BY ADV B.ANANTHU - R1 TO R3


       THIS LAND ACQUISITION APPEAL HAVING BEEN FINALLY HEARD
ON 20.02.2025, ALONG WITH LA.App..513/2022 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                                2025:KER:17046
LAApps 513/2022 & conn.
                                           59


             IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                      PRESENT
      THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR
                                           &
               THE HONOURABLE MR. JUSTICE EASWARAN S.
  THURSDAY, THE 20TH DAY OF FEBRUARY 2025 / 1ST PHALGUNA,
                                       1946
                           LA.APP. NO. 545 OF 2022
          AGAINST THE JUDGMENT AND DECREE DATED 21.12.2021 IN
LAR    NO.39     OF       2019   OF   II        ADDITIONAL   DISTRICT   COURT,
THIRUVANANTHAPURAM

APPELLANTS/RESPONDENTS:

      1      STATE OF KERALA REPRESENTED BY THE DISTRICT
             COLLECTOR, COLLECTORATE, THIRUVANANTHAPURAM,
             PIN - 695001

      2      THE EXECUTIVE ENGINEER
             PWD NH DIVISION,THIRUVANANTHAPURAM, PIN - 695033


             BY GOVERNMENT PLEADER
             SMT. N SUDHA DEVI, SPL. GOVERNMENT PLEADER


RESPONDENTS/CLAIMANTS:

      1      CHAIRMAN AND MANAGING DIRECTOR
             BSNL LTD, THIRUVANANTHAPURAM, PIN - 695004

      2      SUB DIVISIONAL ENGINEER
             BSNL, TELEPHONE EXCHANGE, NEMOM, PIN - 695020


             BY ADV MATHEWS K.PHILIP - R2
                                               2025:KER:17046
LAApps 513/2022 & conn.
                              60

       THIS LAND ACQUISITION APPEAL HAVING BEEN FINALLY HEARD
ON 20.02.2025, ALONG WITH LA.App..513/2022 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                                2025:KER:17046
LAApps 513/2022 & conn.
                                           61


             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                      PRESENT

      THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                           &

               THE HONOURABLE MR. JUSTICE EASWARAN S.

  THURSDAY, THE 20TH DAY OF FEBRUARY 2025 / 1ST PHALGUNA,

                                       1946

                           LA.APP. NO. 533 OF 2022

          AGAINST THE JUDGMENT AND DECREE DATED 15.12.2021 IN

LAR    NO.27     OF       2019   OF   II        ADDITIONAL   DISTRICT   COURT,

THIRUVANANTHAPURAM

APPELLANTS/RESPONDENTS:

      1      STATE OF KERALA REPRESENTED BY DISTRICT COLLECTOR
             COLLECTORATE, THIRUVANANTHAPURAM, PIN-695001

      2      THE EXECUTIVE ENGINEER
             PWD NH DIVISION,THIRUVANANTHAPURAM, PIN - 695033


             BY GOVERNMENT PLEADER
             SMT. N SUDHA DEVI, SPL. GOVERNMENT PLEADER


RESPONDENTS/CLAIMANTS:

      1      NEELAKANDAN AND RAJAMMA (DIED)
             MUNKULATHU BUNGLOW,VENGANOOR, PIN - 695527

      2      CHENTHAMARAKSHAN
             ANJANASREE POONKODU, VEDIVACHAN KOVIL, PIN
                                                 2025:KER:17046
LAApps 513/2022 & conn.
                                62

             695501.(RESPONDENT 2,RESPONDENT 4-12 WHO ARE
             ALREADY IN THE PARTY ARRAY, IS RECORDED AS THE
             LEGAL REPRESENTATIVES OF THE DECEASED RESPONDENT
             1& RESPONDENT 3 AS PER ORDER DATED 31/05/2024 IN
             MEMO DATED 08/04/2024 IN LAA 533/2022.

      3      N RAMANAN(DIED)
             RAJI BJAVAN, POONKODU BHAGAVATHI NADA P.O.,
             MUDAVOORPPARA PALLICHAL, PIN 695020

      4      REMANI R.
             SN SADANAM POTTAVILA KEEZKOLLAN AMARAVILA P.O.,
             CHENKAL (PART) PIN- 695122.(RESPONDENT
             2,RESPONDENT 4-12 WHO ARE ALREADY IN THE PARTY
             ARRAY, IS RECORDED AS THE LEGAL REPRESENTATIVES
             OF THE DECEASED RESPONDENT 1& RESPONDENT 3 AS PER
             ORDER DATED 31/05/2024 IN MEMO DATED 08/04/2024
             IN LAA 533/2022.

      5      R SYAMALA
             PRABHASADANAM, KOYIKKALVILAKAM , PALLICHAL P.O.,
             PIN 695020(RESPONDENT 2,RESPONDENT 4-12 WHO ARE
             ALREADY IN THE PARTY ARRAY, IS RECORDED AS THE
             LEGAL REPRESENTATIVES OF THE DECEASED RESPONDENT
             1& RESPONDENT 3 AS PER ORDER DATED 31/05/2024 IN
             MEMO DATED 08/04/2024 IN LAA 533/2022.

      6      N.MUKUNDAN,
             MANKULAM BANGALOW, POONKODU, BHAGAVATHINADA P.O.,
             PIN 695501(RESPONDENT 2,RESPONDENT 4-12 WHO ARE
             ALREADY IN THE PARTY ARRAY, IS RECORDED AS THE
             LEGAL REPRESENTATIVES OF THE DECEASED RESPONDENT
             1& RESPONDENT 3 AS PER ORDER DATED 31/05/2024 IN
             MEMO DATED 08/04/2024 IN LAA 533/2022.

      7      N.MADHUSOODANAN,
             LAL SADANAM , POONKODU, BHAGAVATHI NADA P.O., PIN
             695501(RESPONDENT 2,RESPONDENT 4-12 WHO ARE
             ALREADY IN THE PARTY ARRAY, IS RECORDED AS THE
             LEGAL REPRESENTATIVES OF THE DECEASED RESPONDENT
             1& RESPONDENT 3 AS PER ORDER DATED 31/05/2024 IN
             MEMO DATED 08/04/2024 IN LAA 533/2022.
                                                 2025:KER:17046
LAApps 513/2022 & conn.
                                63

      8      N.PANKAJASHAN,
             PANIKER, VENUS VEDIVACHAKOVIL P.O., PALLICHAL,
             PIN - 695020(RESPONDENT 2,RESPONDENT 4-12 WHO ARE
             ALREADY IN THE PARTY ARRAY, IS RECORDED AS THE
             LEGAL REPRESENTATIVES OF THE DECEASED RESPONDENT
             1& RESPONDENT 3 AS PER ORDER DATED 31/05/2024 IN
             MEMO DATED 08/04/2024 IN LAA 533/2022.

      9      ANIJAKUMAR,
             MANKULATHU GOURI SANKARAN, POONKODU BHAGAVATHI
             NADA P.O., PIN 695501(RESPONDENT 2,RESPONDENT 4-
             12 WHO ARE ALREADY IN THE PARTY ARRAY, IS
             RECORDED AS THE LEGAL REPRESENTATIVES OF THE
             DECEASED RESPONDENT 1& RESPONDENT 3 AS PER ORDER
             DATED 31/05/2024 IN MEMO DATED 08/04/2024 IN LAA
             533/2022.

     10      RADHA
             RAJI BHAVAN, POONKODU BHAGAVATHI NADA P.O., PIN
             695501(RESPONDENT 2,RESPONDENT 4-12 WHO ARE
             ALREADY IN THE PARTY ARRAY, IS RECORDED AS THE
             LEGAL REPRESENTATIVES OF THE DECEASED RESPONDENT
             1& RESPONDENT 3 AS PER ORDER DATED 31/05/2024 IN
             MEMO DATED 08/04/2024 IN LAA 533/2022.

     11      MINI RR
             MUTTAKKADU , VIZHINJAM P.O., THIRUVANANTHAPURAM
             695521(RESPONDENT 2,RESPONDENT 4-12 WHO ARE
             ALREADY IN THE PARTY ARRAY, IS RECORDED AS THE
             LEGAL REPRESENTATIVES OF THE DECEASED RESPONDENT
             1& RESPONDENT 3 AS PER ORDER DATED 31/05/2024 IN
             MEMO DATED 08/04/2024 IN LAA 533/2022.

     12      RAJI RR
             TC 10/721 PLAVILA PUTHENVEEDU EBN-4 MANNAMOOLA
             PEROORKADA, THIRUVANANTHAPURAM , PIN-
             695005(RESPONDENT 2,RESPONDENT 4-12 WHO ARE
             ALREADY IN THE PARTY ARRAY, IS RECORDED AS THE
             LEGAL REPRESENTATIVES OF THE DECEASED RESPONDENT
             1& RESPONDENT 3 AS PER ORDER DATED 31/05/2024 IN
             MEMO DATED 08/04/2024 IN LAA 533/2022.
                                               2025:KER:17046
LAApps 513/2022 & conn.
                                64

             BY ADVS.
             RINU. S. ASWAN - R2, R4 TO R12
             S.ASWAKUMAR    - R2, R4 TO R12
             GOPIKA H.H     - R2, R4 TO R12
             LEKSHMY I.     - R2, R4 TO R12
             BENCILAL B.S. - R2, R4 TO R12



       THIS LAND ACQUISITION APPEAL HAVING BEEN FINALLY HEARD
ON 20.02.2025, ALONG WITH LA.App..513/2022 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                     2025:KER:17046
LAApps 513/2022 & conn.
                                    65


             IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                  PRESENT
     THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR
                                     &
               THE HONOURABLE MR. JUSTICE EASWARAN S.
  THURSDAY, THE 20TH DAY OF FEBRUARY 2025 / 1ST PHALGUNA,
                                   1946
                          LA.APP. NO. 525 OF 2022
          AGAINST THE JUDGMENT DATED 07.09.2021 IN LAR NO.142 OF

2015 OF II ADDITIONAL SUB COURT, THIRUVANANTHAPURAM

APPELLANTS/RESPONDENTS:

      1      STATE OF KERALA REPRESENTED BY THE DISTRICT
             COLLECTOR, COLLECTORATE, THIRUVANANTHAPURAM,
             PIN - 695001

      2      THE EXECUTIVE ENGINEER
             PWD NH DIVISION, P.M.G. THIRUVANANTHAPURAM,
             PIN - 695033


             BY ADV GOVERNMENT PLEADER
             SMT. N SUDHA DEVI, SPL. GOVERNMENT PLEADER


RESPONDENT/CLAIMANT:

             A. PRASANNA KUMARAN NAIR
             PRESIDENT,THE TRAVANCORE TEXTILES AND HANDLOOM
             WEAVERS INDUTRIAL WORKSHOP CO-OPERATIVE SOCIETY
             LTD.NO. T 315,NEMOM, PIN - 695020


             BY ADV R.GOPAN
                                                            2025:KER:17046
LAApps 513/2022 & conn.
                                        66

       THIS     LAND      ACQUISITION    APPEAL   HAVING    COME   UP   FOR
ADMISSION ON 20.02.2025, ALONG WITH LA.App..513/2022 AND
CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE
FOLLOWING:
                                                       2025:KER:17046
LAApps 513/2022 & conn.
                                    67


             IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                  PRESENT
      THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR
                                     &
               THE HONOURABLE MR. JUSTICE EASWARAN S.
  THURSDAY, THE 20TH DAY OF FEBRUARY 2025 / 1ST PHALGUNA,
                                   1946
                          LA.APP. NO. 538 OF 2022
          AGAINST THE JUDGMENT AND DECREE DATED 23.03.2021 IN
LAR       NO.28      OF    2018    OF     II   ADDITIONAL   DISTRICT
COURT,THIRUVANANTHAPURAM

APPELLANTS/RESPONDENTS:

      1      STATE OF KERALA
             REPRESENTED BY THE DISTRICT COLLECTOR,
             COLLECTORATE, THIRUVANANTHAPURAM, PIN - 695001

      2      THE EXECUTIVE ENGINEER
             PWD NATIONAL HIGH WAY DIVISION, PMG
             THIRUVANANTHAPURAM, PIN - 695033


             BY ADVS.
             SMT. N SUDHA DEVI, SPL. GOVERNMENT PLEADER




RESPONDENTS/CLAIMANTS:

      1      ABDUL KHADIR
             ROADARIKATHU VEEDU, PATHARIMOOLA, KULAPPADA
             NEDUMANGAD, PIN - 695542
                                                 2025:KER:17046
LAApps 513/2022 & conn.
                                68

      2      BADARUDEEN
             VATTARILA VEEDU,VELLAYANI JUNCTION, NEMAM.PO.,
             PIN - 695020


             BY ADVS.
             M.SREEKUMAR
             A.ABDUL KHARIM



       THIS LAND ACQUISITION APPEAL HAVING BEEN FINALLY HEARD
ON 20.02.2025, ALONG WITH LA.App..513/2022 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                       2025:KER:17046
LAApps 513/2022 & conn.
                                    69


             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

      THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                     &

               THE HONOURABLE MR. JUSTICE EASWARAN S.

  THURSDAY, THE 20TH DAY OF FEBRUARY 2025 / 1ST PHALGUNA,

                                   1946

                          LA.APP. NO. 566 OF 2022

          AGAINST THE JUDGMENT AND DECREE DATED 30.03.2021 IN

LAR       NO.40      OF    2018    OF     II   ADDITIONAL   DISTRICT

COURT,THIRUVANANTHAPURAM

APPELLANTS/RESPONDENTS:

      1      STATE OF KERALA REPRESENTED BY THE DISTRICT
             COLLECTOR, COLLECTORATE,.
             THIRUVANANTHAPURAM, PIN - 695001

      2      THE EXECUTIVE ENGINEER, PUBLIC WORKS DEPARTMENT
             NATIONAL HIGHWAY DIVISION, P.M.G.
             THIRUVANANTHAPURAM, PIN - 695033


             BY ADVS.
             SMT. N SUDHA DEVI, SPL. GOVERNMENT PLEADER



RESPONDENTS/CLAIMANTS:

      1      AJITH KUMAR
             SREESAILAM, KADAKKAVOOR,CHIRAYINKIL, PIN - 695306
                                                 2025:KER:17046
LAApps 513/2022 & conn.
                                70


      2      MINI
             SREESAILAM,KADAKKAVOOR,CHIRAYINKIL, PIN - 695306

      3      USHA
             NATARAJA BHAVAN, KRAKKAMANDAPAM,
             THIRUVANANTHAPURAM, PIN - 695019

      4      RAJENDRAN
             NATARAJA BHAVAN,KARAKKAMANDAPAM,
             THIRUVANANTHAPURAM - 695019



       THIS LAND ACQUISITION APPEAL HAVING BEEN FINALLY HEARD
ON 20.02.2025, ALONG WITH LA.App..513/2022 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                        2025:KER:17046
LAApps 513/2022 & conn.
                                    71

             IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                 PRESENT
      THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR
                                       &
                 THE HONOURABLE MR. JUSTICE EASWARAN S.
  THURSDAY, THE 20TH DAY OF FEBRUARY 2025 / 1ST PHALGUNA,
                                   1946
                          LA.APP. NO. 28 OF 2023
          AGAINST THE JUDGMENT AND DECREE DATED 26.02.2021 IN
LAR       NO.9      OF    2018    OF       II   ADDITIONAL   DISTRICT
COURT,THIRUVANANTHAPURAM

APPELLANTS/CLAIMANTS:

      1      JANARDHANAN
             S/O SIVARAMAN, AGED 75 YEARS, T.C.27/1294(2),
             RISHIMANGALAM, VANCHIYOOR, THIRUVANANTHAPURAM.

      2      OMANA
             D/O PARVATHY, AGED 69 YEARS, T.C.27/1294(2),
             RISHIMANGALAM, VANCHIYOOR, THIRUVANANTHAPURAM.

             BY ADVS.
             P.T.MARY
             B.ANANTHU


RESPONDENTS/RESPONDENTS:

      1      STATE OF KERALA
             REPRESENTED BY THE DISTRICT COLLECTOR,
             COLLECTORATE, THIRUVANANTHAPURAM 695 001.

      2      THE EXECUTIVE ENGINEER,
             PWD NH DIVISION, THIRUVANANTHAPURAM, 695001.

             SMT. N SUDHA DEVI, SPL. GOVERNMENT PLEADER FOR
             RESPONDENTS
                                               2025:KER:17046
LAApps 513/2022 & conn.
                              72


       THIS LAND ACQUISITION APPEAL HAVING BEEN FINALLY HEARD
ON 20.02.2025, ALONG WITH LA.App..513/2022 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                       2025:KER:17046
LAApps 513/2022 & conn.
                                    73


             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

      THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                     &

               THE HONOURABLE MR. JUSTICE EASWARAN S.

  THURSDAY, THE 20TH DAY OF FEBRUARY 2025 / 1ST PHALGUNA,

                                   1946

                          LA.APP. NO. 232 OF 2021

        AGAINST THE JUDGMENT AND DECREE DATED 26.02.2021 IN

LAR      NO.42       OF    2018    OF     II   ADDITIONAL   DISTRICT

COURT,THIRUVANANTHAPURAM

APPELLANT/CLAIMANT:

             SUNIL
             AGED 46 YEARS
             S/O.ABDUL AZEEZ, PANDARAVILA VEEDU, NEMOM,
             THIRUVANANTHAPURAM - 695 020


             BY ADVS.
             P.T.MARY
             R.GOPAN
             B.ANANTHU
                                                 2025:KER:17046
LAApps 513/2022 & conn.
                                74




RESPONDENTS/RESPONDENTS:

      1      STATE OF KERALA
             REP.BY THE DISTRICT COLLECTOR, THIRUVANANTHAPURAM
             695 043

      2      THE EXECUTIVE ENGINEER
             PWD NH DIVISION, THIRUVANANTHAPURAM 695 001

             SMT. N SUDHA DEVI, SPL. GOVERNMENT PLEADER FOR
             RESPONDENTS


       THIS LAND ACQUISITION APPEAL HAVING BEEN FINALLY HEARD
ON 20.02.2025, ALONG WITH LA.App..513/2022 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                       2025:KER:17046
LAApps 513/2022 & conn.
                                    75


             IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                  PRESENT
      THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR
                                     &
               THE HONOURABLE MR. JUSTICE EASWARAN S.
  THURSDAY, THE 20TH DAY OF FEBRUARY 2025 / 1ST PHALGUNA,
                                   1946
                          LA.APP. NO. 233 OF 2021
          AGAINST THE JUDGMENT AND DECREE DATED 26.02.2021 IN
LAR       NO.43      OF    2017    OF     II   ADDITIONAL   DISTRICT
COURT,THIRUVANANTHAPURAM

APPELLANTS/CLAIMANTS:

      1      NAZEER
             AGED 56 YEARS
             MAVILAKATHU VEEDU, ANCHUVARNA THERUVU, KOTTUKAL

      2      MUJEEB RAHMAN,
             MAVILAKATHU VEEDU, ANCHUVARNA THERUVU, KOTTUKAL

             BY ADVS.
             R.GOPAN
             P.T.MARY
             B. ANANTHU
RESPONDENTS/RESPONDENTS:

      1      STATE OF KERALA
             REPRESENTED BY THE DISTRICT COLLECTOR,
             THIRUVANANTHAPURAM-695 043

      2      THE EXECUTIVE ENGINEER,
             PWD NH DIVISION, THIRUVANANTHAPURAM-695 001

             SMT. N SUDHA DEVI, SPL. GOVERNMENT PLEADER FOR
             RESPONDENTS
                                               2025:KER:17046
LAApps 513/2022 & conn.
                              76


       THIS LAND ACQUISITION APPEAL HAVING BEEN FINALLY HEARD
ON 20.02.2025, ALONG WITH LA.App..513/2022 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                       2025:KER:17046
LAApps 513/2022 & conn.
                                    77


             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

      THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                     &

               THE HONOURABLE MR. JUSTICE EASWARAN S.

  THURSDAY, THE 20TH DAY OF FEBRUARY 2025 / 1ST PHALGUNA,

                                   1946

                          LA.APP. NO. 556 OF 2022

          AGAINST THE JUDGMENT AND DECREE DATED 07.04.2022 IN

LAR       NO.18      OF    2019    OF     II   ADDITIONAL   DISTRICT

COURT,THIRUVANANTHAPURAM

APPELLANTS/RESPONDENTS:

      1      STATE OF KERALA REPRESENTED BY THE DISTRICT
             COLLECTOR
             COLLECTORATE,THIRUVANANTHAPURAM, PIN - 695001

      2      THE EXECUTIVE ENGINEER,
             PWD NH DIVISION, THIRUVANANTHAPURAM, PIN - 695033


             BY GOVERNMENT PLEADER
             SMT. N SUDHA DEVI, SPL. GOVERNMENT PLEADER


RESPONDENT/CLAIMANT:

             THE CHIEF DIVISIONAL SALES MANAGER
             GROUND FLOOR, PRIMIER PARK, EANCHAKKAL,
             VALLAKKADAVU.P.O., PIN - 695008
                                               2025:KER:17046
LAApps 513/2022 & conn.
                                 78


             BY ADVS.
             SANDEEP SREEKUMAR
             ABHILASH M.J.
             JOJU KYNADY



       THIS LAND ACQUISITION APPEAL HAVING BEEN FINALLY HEARD
ON 20.02.2025, ALONG WITH LA.App..513/2022 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                     2025:KER:17046
LAApps 513/2022 & conn.
                                    79


             IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                  PRESENT
     THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR
                                     &
               THE HONOURABLE MR. JUSTICE EASWARAN S.
  THURSDAY, THE 20TH DAY OF FEBRUARY 2025 / 1ST PHALGUNA,
                                   1946
                          LA.APP. NO. 609 OF 2022
          AGAINST THE JUDGMENT DATED 26.02.2021 IN LAR NO.3 OF
2018 OF II ADDITIONAL DISTRICT COURT,THIRUVANANTHAPURAM

APPELLANT/CLAIMANT:

             SUDHADEVI
             D/O. KAMALAMMA, AGED 66 YEARS, S.S.SADANAM,
             KALUNGIL, AVANAKUZHI, NELLIMOODU P.O.,
             THIRUVANANTHAPURAM-659524.

             BY ADV B.ANANTHU
RESPONDENTS/RESPONDENTS:

      1      STATE OF KERALA
             REPRESENTED BY THE DISTRICT COLLECTOR,
             COLLECTORATE, THIRUVANANTHAPURAM-695043.

      2      THE EXECUTIVE ENGINEER,
             PWD NH DIVISION, THIRUVANANTHAPURAM-695001.

             SMT. N SUDHA DEVI, SPL. GOVERNMENT PLEADER FOR
             RESPONDENTS


       THIS LAND ACQUISITION APPEAL HAVING BEEN FINALLY HEARD
ON 20.02.2025, ALONG WITH LA.App..513/2022 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                       2025:KER:17046
LAApps 513/2022 & conn.
                                    80


             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

      THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                     &

               THE HONOURABLE MR. JUSTICE EASWARAN S.

  THURSDAY, THE 20TH DAY OF FEBRUARY 2025 / 1ST PHALGUNA,

                                   1946

                          LA.APP. NO. 52 OF 2023

          AGAINST THE JUDGMENT AND DECREE DATED 10.03.2021 IN

LAR       NO.33      OF    2017    OF     II   ADDITIONAL   DISTRICT

COURT,THIRUVANANTHAPURAM

APPELLANTS/CLAIMANTS 3 TO 5:

      1      MANJESH CHELLAN
             AGED 45 YEARS
             S/O LATE S. CHELLAPPAN, MANCHAL, T.C. 53/2493,
             NEMOM P.O., THIRUVANANTHAPURAM - 695020.

      2      MANOJ CHELLAN,
             S/O LATE S. CHELLAPPAN, AGED 53 YEARS, MANCHELS,
             AWRA - 114, T.C NO. (VP) 2/1323, AYOORKONAM,
             PEROORKADA VILLAGE, THIRUVANANTHAPURAM - 695005.

      3      MAHESH CHELLAN,
             S/O LATE CHELLAPPAN, SHARIKA, A-99, KANAKANAGAR,
             KOWDIAR P.O., THIRUVANANTHAPURAM - 695003.


             BY ADV B.ANANTHU
                                                 2025:KER:17046
LAApps 513/2022 & conn.
                                81

RESPONDENTS/RESPONDENTS:

      1      STATE OF KERALA,
             REPRESENTED BY THE DISTRICT COLLECTOR,
             THIRUVANANTHAPURAM - 695043.

      2      THE EXECUTIVE ENGINEER
             PWD NH DIVISION, THIRUVANANTHAPURAM - 695001.

             SMT. N SUDHA DEVI, SPL. GOVERNMENT PLEADER FOR
             RESPONDENTS


       THIS LAND ACQUISITION APPEAL HAVING BEEN FINALLY HEARD
ON 20.02.2025, ALONG WITH LA.App..513/2022 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                     2025:KER:17046
LAApps 513/2022 & conn.
                                    82


             IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                  PRESENT
     THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR
                                     &
               THE HONOURABLE MR. JUSTICE EASWARAN S.
  THURSDAY, THE 20TH DAY OF FEBRUARY 2025 / 1ST PHALGUNA,
                                   1946
                          LA.APP. NO. 577 OF 2022
          AGAINST THE JUDGMENT AND DECREE DATED 07.04.2022 IN
LAR NO.15 OF 2019 OF ADDITIONAL DISTRICT COURT (ADHOC)-II,
THIRUVANANTHAPURAM
APPELLANTS/RESPONDENTS:

      1      STATE OF KERALA REPRESENTED BY THE DISTRICT
             COLLECTOR, THIRUVANANTHAPURAM, PIN - 695001

      2      EXECUTIVE ENGINEER
             PWD NH DIVISION, THIRUVANANTHAPURAM, PIN - 695033


             BY ADV GOVERNMENT PLEADER
             SMT. N SUDHA DEVI, SPL. GOVERNMENT PLEADER


RESPONDENT/CLAIMANT:

             THE CHIEF DIVISIONAL SALES MANAGER
             GROUND FLOOR, PRIMIER PARK, EANCHAKKAL,
             VALLAKKADAVU P O, PIN - 695008


             BY ADVS.
             SANDEEP SREEKUMAR
             JOJU KYNADY
                                               2025:KER:17046
LAApps 513/2022 & conn.
                              83

       THIS LAND ACQUISITION APPEAL HAVING BEEN FINALLY HEARD
ON 20.02.2025, ALONG WITH LA.App..513/2022 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                       2025:KER:17046
LAApps 513/2022 & conn.
                                    84


             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

      THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                     &

               THE HONOURABLE MR. JUSTICE EASWARAN S.

  THURSDAY, THE 20TH DAY OF FEBRUARY 2025 / 1ST PHALGUNA,

                                   1946

                          LA.APP. NO. 594 OF 2022

          AGAINST THE JUDGMENT AND DECREE DATED 23.03.2021 IN

LAR       NO.31      OF    2017    OF     II   ADDITIONAL   DISTRICT

COURT,THIRUVANANTHAPURAM

APPELLANT/CLAIMANT:

             SHAFEERA
             AGED 46 YEARS
             D/O.NAZEEN, TC.52/180(4), NEMOM,
             THIRUVANANTHAPURAM-695019.

             BY ADV B.ANANTHU


RESPONDENTS/RESPONDENTS:

      1      STATE OF KERALA
             REPRESENTED BY THE DISTRICT COLLECTOR,
             COLLECTORATE, THIRUVANANTHAPURAM-695043.

      2      THE EXECUTIVE ENGINEER
             PWD NH DIVISION, THIRUVANANTHAPURAM-695 001.

             SMT. N SUDHA DEVI, SPL. GOVERNMENT PLEADER
                                               2025:KER:17046
LAApps 513/2022 & conn.
                              85



       THIS LAND ACQUISITION APPEAL HAVING BEEN FINALLY HEARD
ON 20.02.2025, ALONG WITH LA.App..513/2022 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                        2025:KER:17046
LAApps 513/2022 & conn.
                                    86


             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

      THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                       &

                 THE HONOURABLE MR. JUSTICE EASWARAN S.

  THURSDAY, THE 20TH DAY OF FEBRUARY 2025 / 1ST PHALGUNA,

                                   1946

                          LA.APP. NO. 595 OF 2022

          AGAINST THE JUDGMENT AND DECREE DATED 26.02.2021 IN

LAR       NO.6      OF     2018   OF       II   ADDITIONAL   DISTRICT

COURT,THIRUVANANTHAPURAM

APPELLANTS/CLAIMANTS:

      1      RAJILA.P
             AGED 53 YEARS
             W/O LATE A.M.SALIM, T.C.53/1390,
             PAZHAYAKARAKKAMANDAPAM, NEMOM.PO, NEMOM VILLAGE,
             THIRUVANANTHAPURAM-695020.

      2      SHEREENA S.R.
             AGED 28 YEARS
             D/O RAJILA P. T.C. 53/1390,
             PAZHAYAKARAKKAMANDAPAM, NEMOM P.O.NEMOM VILLAGE,
             THIRUVANANTHAPURAM-695020.

      3      ABDUL RAHIM S.R.
             AGED 26 YEARS
             S/O A.M. SALIM, T.C. 53/1390,
             PAZHAYAKARAKKAMANDAPAM, NEMOM P.O.NEMOM VILLAGE,
             THIRUVANANTHAPURAM-695020.
                                                 2025:KER:17046
LAApps 513/2022 & conn.
                                87


             BY ADV B.ANANTHU


RESPONDENTS/RESPONDENTS:

      1      STATE OF KERALA
             REPRESENTED BY THE DISTRICT COLLECTOR,
             THIRUVANANTHAPURAM-695043.

      2      THE EXECUTIVE ENGINEER
             PWD NH DIVISION, THIRUVANANTHAPURAM -695001.

             SMT. N SUDHA DEVI, SPL. GOVERNMENT PLEADER FOR
             RESPONDENTS


       THIS LAND ACQUISITION APPEAL HAVING BEEN FINALLY HEARD
ON 20.02.2025, ALONG WITH LA.App..513/2022 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                       2025:KER:17046
LAApps 513/2022 & conn.
                                    88


             IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                  PRESENT
      THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR
                                     &
               THE HONOURABLE MR. JUSTICE EASWARAN S.
  THURSDAY, THE 20TH DAY OF FEBRUARY 2025 / 1ST PHALGUNA,
                                   1946
                          LA.APP. NO. 588 OF 2022
          AGAINST THE JUDGMENT AND DECREE DATED 10.03.2021 IN
LAR       NO.36      OF    2017    OF     II   ADDITIONAL   DISTRICT
COURT,THIRUVANANTHAPURAM

APPELLANTS/CLAIMANTS:

      1      BALAGANGADHARAN
             AGED 65 YEARS
             PRIYA BHAVAN, VELLAYANI, NEMOM P.O.,
             THIRUVANANTHPAURAM-695 020.

      2      VIJAYAREMANI
             AGED 56 YEARS, PRIYA BHAVAN, VELLAYANI,
             NEMOM P.O., THIRUVANANTHPAURAM-695 020.


             BY ADV B.ANANTHU


RESPONDENTS/RESPONDENTS:

      1      STATE OF KERALA
             REPRESENTED BY THE DISTRICT COLLECTOR,
             THIRUVANANTHAPURAM-695043.

      2      THE EXECUTIVE ENGINEER
             PWD NH DIVISION, THIRUVANANTHAPURAM-690001.
                                                 2025:KER:17046
LAApps 513/2022 & conn.
                                89

             SMT. N SUDHA DEVI, SPL. GOVERNMENT PLEADER FOR
             RESPONDENTS


       THIS LAND ACQUISITION APPEAL HAVING BEEN FINALLY HEARD
ON 20.02.2025, ALONG WITH LA.App..513/2022 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                       2025:KER:17046
LAApps 513/2022 & conn.
                                    90


             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

      THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                     &

               THE HONOURABLE MR. JUSTICE EASWARAN S.

  THURSDAY, THE 20TH DAY OF FEBRUARY 2025 / 1ST PHALGUNA,

                                   1946

                          LA.APP. NO. 610 OF 2022

          AGAINST THE JUDGMENT AND DECREE DATED 10.03.2021 IN

LAR       NO.46      OF    2017    OF     II   ADDITIONAL   DISTRICT

COURT,THIRUVANANTHAPURAM

APPELLANTS/CLAIMANTS:

      1      SHIBU
             AGED 42 YEARS, S/O ASSANARU PILLAI, SHIBU
             NIVAS,PANADARAVILA, NEMOM P.O, THIRUVANATHAPURAM-
             695020.

      2      SHIBI
             AGED 40 YEARS, S/O ASSANARU PILLAI, SHIBU
             NIVAS,PANADARAVILA, NEMOM P.O, THIRUVANATHAPURAM-
             695020.

      3      SHEEMA
             AGED 45 YEARS, S/O ASSANARU PILLAI, SHIBU NIVAS,
             PANADARAVILA, NEMOM P.O, THIRUVANATHAPURAM-
             695020.

      4      SHEENA
             AGED 43 YEARS, S/O ASSANARU PILLAI, SHIBU NIVAS,
                                                 2025:KER:17046
LAApps 513/2022 & conn.
                                91

             PANADARAVILA, NEMOM P.O, THIRUVANATHAPURAM-
             695020.


             BY ADV B.ANANTHU



RESPONDENTS/RESPONDENTS:

      1      STATE OF KERALA
             REPRESENTED BY THE DISTRICT COLLECTOR,
             THIRUVANATHAPURAM-695043.

      2      THE EXECUTIVE ENGINEER
             PWD NH DIVISION, THIRUVANATHAPURAM-695001.

             SMT. N SUDHA DEVI, SPL. GOVERNMENT PLEADER FOR
             RESPONDENTS


       THIS LAND ACQUISITION APPEAL HAVING BEEN FINALLY HEARD
ON 20.02.2025, ALONG WITH LA.App..513/2022 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                       2025:KER:17046
LAApps 513/2022 & conn.
                                    92


              IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                 PRESENT
       THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR
                                    &
                 THE HONOURABLE MR. JUSTICE EASWARAN S.
  THURSDAY, THE 20TH DAY OF FEBRUARY 2025 / 1ST PHALGUNA,
                                   1946
                          LA.APP. NO. 18 OF 2024
           AGAINST THE JUDGMENT DATED 15.12.2023 IN LAR NO.27 OF
2019        OF      ADDITIONAL    DISTRICT    COURT      (ADHOC)-II,
THIRUVANANTHAPURAM

APPELLANT/2ND CLAIMANT:

              CHENTHAMARAKSHAN. N
              AGED 76 YEARS
              S/O. M NEELAKANTAN, ANJANA SREE, POONCODE,
              BHAGAVATINADA P.O, PALLICHAL, THIRUVANANTHAPURAM
              DISTRICT., PIN - 695501.


              BY ADVS.
              BENCILAL B.S.
              RINU. S. ASWAN
              GOPIKA H.H
              ANUJA B.S.
              ARYA L.S.



RESPONDENTS/CLAIMANTS AND ADDL. CLAIMANTS 3 TO 13/
RESPONDENTS:

       1      STATE OF KERALA
              REPRESENTED BY ITS DISTRICT COLLECTOR, DISTRICT
              COLLECTORATE, THIRUVANANTHAPURAM DISTRICT., PIN -
              695043
                                                 2025:KER:17046
LAApps 513/2022 & conn.
                                93


      2      THE EXECUTIVE ENGINEER
             PWD NATIONAL HIGHWAY DIVISION, THIRUVANANTHAPURAM
             DISTRICT, PIN - 695033

      3      NEELAKATAN
             MANKULATHU BUNGLOW, VENGANOOR P.O,
             THIRUVNANTHAPURAM DISTRICT, PIN - 695527

      4      RAJAMMA
             W/O NEELAKANTAN, MANKULATHU BUNGLOW, VENGANOOR
             P.O, THIRUVNANTHAPURAM DISTRICT(DIED), PIN -
             695227. (DIED)

      5      N. RAMANAN
             RAJI BHAVAN, POONKODE, BHAGAVATHI NADA P.O,
             MUDAVOORPARA, PALLICHAL P.O, THIRUVANANTHAPURAM
             PIN - 695020. (DIED)

      6      REMANI. R
             AGED 74 YEARS
             W/O. KUTTAN, S.N SADANAM, POTTAVILA, KEEZKOLLAM,
             AMARAVILA P.O, CHENKAL, THIRUVANANTHAPURAM
             DISTRICT., PIN - 695122

      7      R. SYAMALA
             AGED 73 YEARS
             W/O. PRABHAKARAN, PRABHA SADANAM,
             KOYIKKALVILAKAM, PALLICHAL P.O,
             THIRUVANANTHAPURAM DISTRICT, PIN - 695020

      8      N. MUKUNDAN
             AGED 71 YEARS
             S/O. NEELAKANDA PANICKER, MANKULAM BUNGALOW,
             POONKODE, BHAGAVATHI NADA P.O, THIRUVANANTAPURAM
             DISTRICT, PIN - 695501

      9      N. MADHUSOODANAN
             AGED 68 YEARS
             S/O. NEELAKANDAN, LAL SADANAM, POONKODE,
             BHAGAVATHI NADA P.O, THIRUVANANTAPURAM DISTRICT,
             PIN - 695501
                                                 2025:KER:17046
LAApps 513/2022 & conn.
                                94


     10      N. PANKAJASHAN PANICKER
             AGED 66 YEARS
             S/O. NEELAKANDA PANICKER, VENUS, VEDIVECHANKOVIL
             P.O, PALLICHAL, THIRUVANANTHAPURAM DISTRICT., PIN
             - 695501

     11      N. VENU (DIED)
             NOT KNOWN

     12      ANIJAKUMAR. N
             AGED 59 YEARS
             PWD NATIONAL HIGHWAY DIVISION, THIRUVANANTHAPURAM
             DISTRICT, PIN - 695033

     13      RADHA
             AGED 63 YEARS
             W/O. RAMANAN, RAJI BHAVAN, POONCODU,
             BHAGAVATHINADA P.O, PALLICHAL, THIRUVANANTHAPURAM
             DISTRICT, PIN - 695501

     14      MINI R.R.
             AGED 47 YEARS
             D/O. RAMANAN, AYILYAM, MUTTUCAUD, VIZHINJAM P.O,
             THIRUVANANTHAPURAM DISTRICT, PIN - 695521

     15      RAJI R.R
             AGED 46 YEARS
             D/O. RAMANAN, T.C NO. 10/721, PLAVILA PUTHEN
             VEEDU, EBN-4, MANNAMOOLA, PEROORKADA,
             THIRUVANANTHAPURAM DISTRICT., PIN - 695005

             SMT. N SUDHA DEVI, SPL. GOVERNMENT PLEADER FOR R1
             AND R2


       THIS LAND ACQUISITION APPEAL HAVING BEEN FINALLY HEARD
ON 20.02.2025, ALONG WITH LA.App..513/2022 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                                2025:KER:17046
LAApps 513/2022 & conn.
                                      95


                             JUDGMENT

[LA.App. Nos.513/2022, 232/2021, 233/2021, 369/2022, 430/2022, 480/2022, 481/2022, 482/2022, 488/2022, 489/2022, 490/2022, 495/2022, 498/2022, 503/2022, 505/2022, 506/2022, 507/2022, 508/2022, 509/2022, 510/2022, 511/2022, 512/2022, 514/2022, 517/2022, 521/2022, 523/2022, 525/2022, 526/2022, 527/2022, 530/2022, 533/2022, 534/2022, 535/2022, 537/2022, 538/2022, 539/2022, 545/2022, 556/2022, 566/2022, 577/2022, 588/2022, 594/2022, 595/2022, 609/2022, 610/2022, 28/2023, 52/2023 and 18/2024]

Easwaran S., J.

These appeals arise out of the judgments of the reference court

answering the references under Section 64 of the Right to Fair

Compensation and Transparency in Land Acquisition, Rehabilitation

and Resettlement Act, 2013 [Act 30 of 2013] in respect of acquisition

of lands for widening of Karamana-Kaliyikkavila National Highway in

Thiruvananthapuram District. The State has come up in

L.A.App.Nos.480, 481, 482, 488, 489, 490, 495, 498, 503, 505, 506,

507, 508, 509, 510, 511, 513, 517, 521, 523, 525, 526, 527, 530, 533,

534, 535, 537, 538, 539, 545, 556, 566 and 577 of 2022 aggrieved by

the judgments of the Additional District Court-II, Thiruvananthapuram

in granting enhancement of compensation to various land owners.

The land owners, a few among those who had preferred the claim, 2025:KER:17046 LAApps 513/2022 & conn.

have come up in L.A.App.Nos.232, 233 of 2021, 369, 430, 512, 514,

588, 594, 595, 609, 610 of 2022, 28, 52 of 2023 and 18 of 2024,

dissatisfied with the grant of compensation by the reference court.

2. We shall consider the appeals preferred by the State

Government, at first. The decision of ours in the appeals preferred by

the State would have a bearing on the appeals preferred by the

claimants.

3. A total extent of 1.1087 Hectares of land situated in the

village of Pallichal in the Taluk of Neyyattinkara and Kalliyoor in the

Taluk of Thiruvananthapuram was the subject matter of Section 4(1)

notification on three different dates. The State of Kerala had notified

the land for acquisition in four Reaches. The land acquisition officer

scrutinised more than 500 documents and then took 50% of the said

documents for the purpose of determining the market value in terms

of the provisions contained under Section 26 of the Right to Fair

Compensation and Transparency in Land Acquisition, Rehabilitation

and Resettlement Act, 2013 [Act 30 of 2013]. Dissatisfied with the

market value fixed for the land covering different stretches, the

claimants sought reference under Section 64 of Act 30 of 2013 before

the Additional District Court-II, Thiruvananthapuram. In certain

cases, independent evidence was produced by the claimants to

substantiate their respective claims for enhancement. The reference 2025:KER:17046 LAApps 513/2022 & conn.

court, however, without going into the respective contentions of the

parties, took the respective market values fixed by the land acquisition

officer in individual cases and applied a multiplier of 2.5 to 3 to arrive

at the final market value. The State contends before us that the

reference court could not have adopted such a method which is

unknown to the provisions of Act 30 of 2013. Since the land

acquisition officer had rightly applied the procedure prescribed under

Section 26 of Act 30 of 2013, the reference court ought not to have

ignored the said method and adopted a method completely alien to the

provisions of the Act.

4. On the other hand, the claimants before us would contend

that the reference court also was not justified in applying the

multiplier because they are entitled to more than what was awarded

by the reference court. Therefore, it is the specific case of the

claimants that in the absence of appreciation of independent evidence

produced by them before the authority, the entire exercise undertaken

by the reference court falls short of judicial propriety,

5. We have considered the rival contentions raised across the

bar.

6. In the nature of the reasoning that we propose to give in

this judgment, we deem it appropriate not to delve deep into the facts

of each case. The challenge on behalf of the State regarding the 2025:KER:17046 LAApps 513/2022 & conn.

findings of the reference court is mainly based on the adoption of a

procedure, which is completely alien to the provisions of the Act. The

reference court, in some cases, had adopted the value fixed by the

District Level Purchase Committee for the purpose of enhancement of

the compensation. We find that the said procedure cannot be

sustained. Section 26 of the Act specifically delineates the procedure

to be followed while determining the compensation for the land

acquired. Explanation-1 to Section 26 provides that while calculating

the market value, the Collector shall take into consideration the

average sale price of the documents. The reference to the amount

fixed by the District Level Purchase Committee cannot form the basis

of determination of the compensation in terms of Sections 26 read

with 28 of the Act 30 of 2013. The District Level Purchase Committee

would arrive at the compensation after negotiation with the land

owners. Once the said negotiation is completed and the amount is

arrived at, then, the land owners who agree with the said

compensation will not be entitled to any statutory benefits. In other

words, the amount arrived at a settlement before the District Level

Purchase Committee includes the interest and solatium and the

amount of compensation is settled then and there itself. Therefore,

we are clear in our mind that the method adopted by the reference

court in certain cases, wherein the amount fixed by the District Level 2025:KER:17046 LAApps 513/2022 & conn.

Purchase Committee had been taken as the base rate for granting

enhanced compensation, cannot be sustained.

7. However, having said so, that by itself will not enable the

State to successfully maintain the appeals. As we have noticed earlier,

the land acquisition officer fixed the amount by scrutinising nearly 500

documents and taking an average of 50% of those documents to fix the

market value. When the claimants approached the reference court for

enhancement, the reference court enhanced the compensation in tune

with the value either fixed by the District Level Purchase Committee

or the basic valuation report fixed by the land acquisition officer. We

must also note here that the basic valuation report taken by the

District Collector prior to the Act 30 of 2013 being promulgated

showed a price of nearly Rs15-16 lakhs per Are. Presumably, the

reference court felt that the claimants could not have been placed in

a disadvantageous position because of the promulgation of the Act 30

of 2013 and that may be the reason why the court tried to bring the

land value in par in the basic valuation report.

8. No doubt, the procedure adopted by the reference court is

unknown to the new regime of land acquisition under Act 30 of 2013.

However, we find that the reference court relied on its judgment in

LAR No.33/2018 dated 22.12.2020 for the purpose of adopting the said

procedure. Strangely, the State has not chosen to prefer an appeal 2025:KER:17046 LAApps 513/2022 & conn.

against the said judgment of the reference court. It is pertinent to

mention that the said reference pertains to 00.16 Ares of land in re-

survey No.560/28 in Block-5 of Pallichal Village of

Thiruvananthapuram District and is included in Stretch-III from

Pravachambalam to Balaramapuram of Karamana-Kaliyikkavila

National Highway. Therefore, we are of the considered view that the

appeals preferred by the State will have to fail on the sole ground that

the State had chosen to accept the methodology adopted by the

reference court in the judgment in LAR No.33/2018 dated 22.12.2020.

Therefore, we have no hesitation to dismiss the appeals preferred by

the State. Accordingly, the appeals preferred by the State fail and the

same are dismissed. No order as to costs.

9. Coming to the appeals preferred by the claimants, we

must notice that independent evidence was produced before the

reference court for the purpose of claiming enhancement in

compensation. No doubt, the reference court had adopted the

procedure followed in its own judgment in LAR No.33/2018 dated

22.12.2020 for the purpose of determining the market value of the

land in question. However, even that be so, it was incumbent upon

the reference court to have independently considered the evidence

produced before it in order to ascertain as to whether in individual

cases, the claim for enhancement is supported by sufficient evidence.

2025:KER:17046 LAApps 513/2022 & conn.

10. Incidentally, we must note certain glaring defects in the

manner in which the land acquisition officer had quantified the market

value. From the records of the cases, we find that the State had

produced a copy of the draft award dated 16.11.2016 containing a

specific note to award in which the procedure followed by the land

acquisition officer has been clearly elaborated. It is seen that the land

acquisition officer had categorised the land into different categories

under different stretches of acquisition. However, he relied on a total

of 225 documents for the purpose of determining the market value.

This procedure, according to us, has been deliberately taken for the

purpose of reducing the market value of the land in question. When

we read the provisions contained under Section 26 of the Act 30 of

2013, we are unable to subscribe to the method adopted by the land

acquisition officer for the purpose of determining the market value.

Explanation-2 to Section 26(1) of the Act 30 of 2013 reads as follows:

"Explanation 2.- For determining the average sale price referred to in Explanation 1, one-half of the, total number of sale deeds or the agreements to sell in which the highest sale price has been mentioned shall be taken into account."

Though the Explanation provides for taking one-half of the total

number of sale deeds, in which the highest sale price has been

mentioned to be taken into account, that by itself will not give 2025:KER:17046 LAApps 513/2022 & conn.

authority to the Collector to take any number of documents for the

purpose of determining the market value. It is beyond one's

comprehension as to how a reference to 225 documents was done.

Thus the action of the District Collector is beyond the power conferred

under the statute. We believe that the same has been done

purposefully to reduce the land value, which cannot be subscribed at

all.

11. In view of this glaring defect, we could have certainly

endeavoured to fix the market value of the property in question.

However, in the absence of any discussion by the reference court in

relation to the independent evidence produced by the respective

claimants, it may not be appropriate for us to undertake this while

exercising the appellate jurisdiction. Therefore, we are of the

considered view that it is inevitable that the matter should regain the

attention of the reference court/re-settlement authority. Therefore,

we are inclined to allow the appeals preferred by the claimants.

12. We are also faced with yet another incongruous situation,

wherein if the judgments of the reference court are set aside and the

matters are remanded back for re-consideration, the claimants will

certainly lose the benefits which have been granted by the reference

court as of now. Since we have dismissed the appeals preferred by

the State due to lack of challenge to the methodology adopted by the 2025:KER:17046 LAApps 513/2022 & conn.

reference court in LAR No.33/2018, we are inclined to sustain, at

present, the methodology adopted by the reference court in fixing the

compensation and remand the matters back to the reference court to

the limited extent of enabling the claimants to substantiate their

respective claim for enhancement of the compensation. In other

words, the reference court shall advert to the evidence produced by

the parties and render its finding as to whether the claimants in

respective cases are entitled for enhanced compensation than what

has been already granted by the reference court. For that purpose

alone, the remand is ordered. The claimants who are in appeals before

us and have not produced any additional evidence before the

reference court are also given an additional opportunity to produce

such evidence as is available to them. In the cases where the

claimants have already adduced evidence also, the claimants are given

an opportunity to produce such other evidence which according to

them may enable them to sustain their claims for enhanced

compensation.

13. In the result, the appeals preferred by the claimants are

allowed by way of remand to the limited extent of re-determination of

the enhanced amount of compensation if any to be awarded to the

claimants. If, on re-determination, the claimants are found to be

entitled to an enhanced amount, the reference court shall grant such 2025:KER:17046 LAApps 513/2022 & conn.

amount depending upon the appreciation of evidence. On further

appreciation of evidence, if the reference court is of the considered

view that the claim for enhancement is not made out, then it shall not

interfere with the amount already granted by it, since we are affirming

the grant of compensation to that extent. The claimants/appellants

herein will also be entitled to refund of the entire court fee paid on the

appeals.

Since we have remanded the matter back to the reference court,

we direct that the respective parties shall appear before the reference

court on 2.4.2025. The reference court shall endeavor to dispose of

the references as expeditiously as possible.

Ordered accordingly.

Sd/-

DR.A.K.JAYASANKARAN NAMBIAR, JUDGE

Sd/-

EASWARAN S., JUDGE jg

 
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