Thursday, 23, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State Of Kerala vs Thankamma Mathew
2025 Latest Caselaw 1288 Ker

Citation : 2025 Latest Caselaw 1288 Ker
Judgement Date : 5 June, 2025

Kerala High Court

State Of Kerala vs Thankamma Mathew on 5 June, 2025

Author: A.K.Jayasankaran Nambiar
Bench: A.K.Jayasankaran Nambiar
                                                     2025:KER:40336
                                   1

WA Nos.1369/2022, 1517/2022, 1519/2022, 1524/2022



                                                                   CR
          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

    THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                   &

              THE HONOURABLE MR. JUSTICE P.M.MANOJ

 THURSDAY, THE 5TH DAY OF JUNE 2025 / 15TH JYAISHTA, 1947

                        WA NO. 1369 OF 2022

      AGAINST THE JUDGMENT DATED 30.05.2017                IN   WP(C)
NO.28422 OF 2012 OF HIGH COURT OF KERALA
APPELLANTS/RESPONDENTS:

    1     STATE OF KERALA,
          REPRESENTED BY THE DISTRICT COLLECTOR,
          WAYANAD DISTRICT, PIN - 673592

    2     THE SPECIAL TAHSILDAR(LAND ACQUISITION),
          KARAPUZHA IRRIGATION PROJECT AND BANASURA SAGAR
          IRRIGATION PROJECT,KALPETTA, PIN - 673592

          BY ADV GOVERNMENT PLEADER
RESPONDENT/PETITIONER:

          THANKAMMA MATHEW, W/O LATE MATHEW
          VADAKKEL,VADAKKEL HOUSE,KAMBLAKKAD P.O,VYTHIRI
          TALUK,WAYANAD DISTRICT, PIN - 673122

          BY ADV DR.GEORGE ABRAHAM
OTHER PRESENT:
          SR GP T K SHAJAHAN
     THIS WRIT APPEAL HAVING              BEEN   FINALLY   HEARD   ON
05.06.2025,     ALONG    WITH     WA.1517/2022,     1519/2022      AND
CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE
FOLLOWING:
                                                     2025:KER:40336
                                2

WA Nos.1369/2022, 1517/2022, 1519/2022, 1524/2022




          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                             PRESENT

    THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                &

            THE HONOURABLE MR. JUSTICE P.M.MANOJ

 THURSDAY, THE 5TH DAY OF JUNE 2025 / 15TH JYAISHTA, 1947

                      WA NO. 1517 OF 2022

      AGAINST THE JUDGMENT DATED 30.05.2017             IN   WP(C)
NO.31138 OF 2012 OF HIGH COURT OF KERALA
APPELLANTS/RESPONDENTS IN W.P.(C).:

    1     STATE OF KERALA, REPRESENTED BY THE DISTRICT
          COLLECTOR, COLLECTORATE, KALPETTA, WAYANAD
          DISTRICT, PIN - 673121

    2     THE SPECIAL TAHSILDAR (LAND ACQUISITION),
          KARAPUZHA IRRIGATION PROJECT AND BANASURA SAGAR
          IRRIGATION PROJECT,KALPETTA, PIN - 673121

          BY ADVS. GOVERNMENT PLEADER



RESPONDENT/PETITIONER:

    *1    MARY CHINNAPPAN,*(DECEASED)
          W/O CHINNAPPAN,THANIKKA HOUSE,
          PALLIKKUNNU.P.O,MANANTHAVADY TALUK,
          WAYANAD-673 121.
          *ADDL.R2 TO R4 IMPLEADED.

ADDL.R2: BINDU SEBASTIAN,
         W/O SEBASTIAN,MANJAPPALLY VEEDU,THONDIYIL
         PO,PERAVOOR ,KANNUR,PIN-670673.

ADDL.R3: SUNIL BABU .T.C.,
                                                     2025:KER:40336
                                 3

WA Nos.1369/2022, 1517/2022, 1519/2022, 1524/2022


            S/O LATE CHINNAPPAN,THANNIKKAL HOUSE,
            VALLIKKUNNU P.O,EDATHAM KUNNU ,PALLIKKUNNU
            PO, ,WAYANAD,PIN-673121.

ADDL.R4: VINOD, S/O. CHINNAPPAN,THANNIKKAL
         HOUSE,,EDATHAMKUNNU,PALLIKKUNNU
         P.O, ,WAYANAD,PIN-670645.
         (ARE IMPLEADED AS PER ORDER DATED 8/12/23 IN IA
         1/23 IN WA 1517/22)


            BY ADVS.
            DR.GEORGE ABRAHAM
            SRI.M.R.JAYAPRASAD


OTHER PRESENT:
          SR GP T K SHAJAHAN


     THIS    WRIT   APPEAL   HAVING   BEEN   FINALLY    HEARD   ON
05.06.2025, ALONG WITH WA.1369/2022 AND CONNECTED CASES,
THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                       2025:KER:40336
                                   4

WA Nos.1369/2022, 1517/2022, 1519/2022, 1524/2022




           IN THE HIGH COURT OF KERALA AT ERNAKULAM

                              PRESENT

    THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                   &

             THE HONOURABLE MR. JUSTICE P.M.MANOJ

 THURSDAY, THE 5TH DAY OF JUNE 2025 / 15TH JYAISHTA, 1947

                        WA NO. 1519 OF 2022

        AGAINST   THE   JUDGMENT       DATED   30.05.2017   IN   WP(C)

NO.31084 OF 2012 OF HIGH COURT OF KERALA

APPELLANTS/RESPONDENTS:

    1      STATE OF KERALA, REPRESENTED BY THE DISTRICT
           COLLECTOR, WAYANAD DISTRICT, PIN - 673121

    2      THE SPECIAL TAHSILDAR (LAND ACQUISITION),
           KARAPUZHA IRRIGATION PROJECT AND BANASURA SAGAR
           IRRIGATION PROJECT,KALPETTA, PIN - 673121

           BY ADV GOVERNMENT PLEADER


RESPONDENT/PETITIONER:

    1      P.E JOSE * (DECEASED),
           S/O.ENAS,PARATTUKUNNU(H)PALLIKUNNU
           P.O,MANANTHAVADY TALUK,
           WAYANAD DISTRICT, PIN-673 122.
           * ADDL.R2 TO R4 IMPLEADED.

ADDL.R2: MARY JOSE, W/O LATE JOSEPH,PERETTAKUNNU
         HOUSE,PALLIKKUNNU P.O.WAYANAD,PIN-673121.

ADDL.R3: JOICY JOSE, W/O CHRISTOPHER,PERETTAKUNNU
         HOUSE,PALLIKKUNNU P.O .,WAYANAD,PIN-673121.
                                                     2025:KER:40336
                                 5

WA Nos.1369/2022, 1517/2022, 1519/2022, 1524/2022


ADDL.R4: JOLLY JOSE, W/O PRAKASAN,CHATHAKULANGARA
         HOUSE,KANNADI P.O.,PALAKKAD-678701.
         (ARE IMPLEADED AS PER ORDER DATED 8/12/23 IN
         I.A.1/23 IN WA 1519/22).


            BY ADVS.
            DR.GEORGE ABRAHAM
            SRI.M.R.JAYAPRASAD


OTHER PRESENT:
          SR GP T K SHAJAHAN


     THIS    WRIT   APPEAL   HAVING   BEEN   FINALLY    HEARD   ON
05.06.2025, ALONG WITH WA.1369/2022 AND CONNECTED CASES,
THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                     2025:KER:40336
                                6

WA Nos.1369/2022, 1517/2022, 1519/2022, 1524/2022




          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                             PRESENT

    THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                &

            THE HONOURABLE MR. JUSTICE P.M.MANOJ

 THURSDAY, THE 5TH DAY OF JUNE 2025 / 15TH JYAISHTA, 1947

                      WA NO. 1524 OF 2022

      AGAINST THE JUDGMENT DATED 30.05.2017             IN   WP(C)
NO.31131 OF 2012 OF HIGH COURT OF KERALA


APPELLANTS/RESPONDENTS 1 TO 2 IN WPC:

    1     STATE OF KERALA,
          REPRESENTED BY DISTRICT COLLECTOR,
          COLLECTORATE, KALPETTA,WAYANAD DISTRICT,
          PIN - 673 121

    2     THE SPECIAL TAHSILDAR(LAND ACQUISITION),)
          KARAPUZHA IRRIGATION PROJECT AND BANASURA SAGAR
          IRRIGATION PROJECT,KALPETTA, PIN - 670121

          BY ADV GOVERNMENT PLEADER
RESPONDENT/PETITIONER:

          JACOB, S/O SEBASTIAN, VELLATTUPARAMBIL HOUSE,
          PALLIKKUNNU P.O,MANANTHAVADY TALUK,
          WAYANAD, PIN - 673122

          BY ADV DR.GEORGE ABRAHAM
OTHER PRESENT:
          SR GP T K SHAJAHAN
     THIS WRIT APPEAL HAVING           BEEN   FINALLY   HEARD   ON
05.06.2025, ALONG WITH WA.1369/2022 AND CONNECTED CASES,
THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                        2025:KER:40336
                                    7

WA Nos.1369/2022, 1517/2022, 1519/2022, 1524/2022




                                                                   'CR'
                              JUDGMENT

Dr.A.K.JAYASANKARAN NAMBIAR, J.

These writ appeals preferred by the State impugn the common

judgment dated 30.05.2017 of the learned Single Judge in WP(C)

Nos.28422, 31084, 31131, 31138 of 2012. The short issue decided by the

learned Single Judge was whether a claimant for compensation under

under Section 28A of the Land Acquisition Act was entitled to base his

claim in respect of the land acquired from his possession, on an award

passed by the Lok Adalat. The said issue was answered in the affirmative

by the learned Single Judge by the judgment impugned in these writ

appeals.

2. When these writ appeals came up for hearing before

us, the learned Government Pleader brought to our notice the judgment of

the Supreme Court in New Okhla Industrial Development Authority

(NOIDA) v. Yunus and Others [2022 (9) SCC 516], wherein the

Supreme Court categorically held that an application under Section 28A

cannot be maintained on the basis of an award passed by the Lok Adalat

under Section 20. The reasoning adopted by the Supreme Court in the

aforementioned judgment can be paraphrased in the following terms:

i. An award passed by the Lok Adalat under 1987 Act is

the culmination of a non adjudicatory process where the parties

are persuaded even by members of the Lok Adalat to arrive at a 2025:KER:40336

WA Nos.1369/2022, 1517/2022, 1519/2022, 1524/2022

mutually agreeable compromise. The provisions contained in

Section 21 of the Act, by which the Award is treated as if it were

a decree is intended only to clothe the Award with

enforceability. The purport of the law giver being only to confer

the Award with an enforceability in a like manner as if it were a

decree, the legal fiction that the Award is to be treated as a

decree cannot be extended further.

ii. Section 28A of the Land Acquisition Act deals with

determination of the amount of compensation on the basis of the

Award of the Court. The reference to the word 'Court' implies

that an Award under Part III of the Act for the purposes of

Section 28A must necessarily be one that was passed

consequently to a reference under Section 18. In such cases,

the Court proceeds to adjudicate the reference, in particular,

bearing in mind, the matter which are to be considered under

Section 23 of the Act.

iii. For the provisions of Section 28A of the Land

Acquisition Act to be attracted, not only must the award passed

be a result of an adjudication, but it must also be passed by "the

Court" allowing compensation in excess of the amount awarded

by the Collector. The composition of a Lok Adalat in Section

19(2) of the 1987 Act does not make it 'a Court' for the purposes

of the Land Acquisition Act.

2025:KER:40336

WA Nos.1369/2022, 1517/2022, 1519/2022, 1524/2022

iv. In view of the reasons stated above, an application

under Section 28A of the Land Acquisition Act cannot be

maintained on the basis of an award passed by the Lok Adalat

under Section 20 of the 1987 Act.

3. While these appeals could have been allowed by

merely referring to the aforesaid judgment of the Supreme Court, we

cannot be oblivious to the plight of the respondents herein, who now face

a situation where, notwithstanding specific directions issued form this

Court to entertain their application under Section 28A of the Land

Acquisition Act and award a higher compensation based on the Lok Adalat

award, have to be satisfied with the meager amounts awarded by the Land

Acquisition Officer, since the directions issued by this Court in earlier writ

petitions, (which have attained finality since they were not challenged by

the State in any further proceedings) were not complied with by the

appellants herein within the time granted by this Court. In matters

involving compulsory acquisition of lands from citizens, we feel we would

be forsaking a great tradition if we do not come to the rescue of hapless

persons simply because the legal position has changed owing to a

subsequent declaration of law by the Supreme Court. In our view, since

the respondents herein trace their right to receive compensation to the

provisions of Article 300A of the Constitution, it would be the duty of this

Court to try and ensure that, notwithstanding the technical objections to

their claim for compensation, they are paid compensation at par with 2025:KER:40336

WA Nos.1369/2022, 1517/2022, 1519/2022, 1524/2022

what has already been paid to other persons from whom lands were

compulsorily acquired for the purposes of the same project, namely, 'the

Karapuzha Irrigation Project'.

4. The respondents in all these cases are persons who

owned properties in Vythiri Taluk of Wayanad District and their properties

were acquired as per a common notification under Section 4(1) of the

Land Acquisition Act for the Karapuzha Irrigation Project. While the Land

Acquisition Officer had fixed the market value of the lands acquired from

them, at a rate of Rs.6,200/- per Cent, the respondents, on account of

certain peculiar circumstances applicable to them, did not prefer any

application for reference under Section 18 of the Land Acquisition Act.

While so, on 10.12.2011 at a Lok Adalat organized by the Taluk Legal

Services Committee, Sultan Bathery, LAR No.1 of 2008 of Sub Court,

Sultan Bathery was settled by the District Collector, Wayanad, by

agreeing to pay an amount of Rs.10,600/- per Cent for the acquired lands.

It was taking note of the said award of the Lok Adalt that the respondents

herein submitted applications under Section 28A of the Land Acquisition

Act, seeking a re-determination of the compensation paid to them on the

basis of the said Award.

5. When the applications preferred by them under

Section 28A of the Act, were not entertained by the Land Acquisition

Officer, the respondents approached this Court through the writ petitions

aforementioned, which the learned Single Judge allowed by directing the 2025:KER:40336

WA Nos.1369/2022, 1517/2022, 1519/2022, 1524/2022

Special Tahsildar to consider the applications preferred by the

respondents and to pass appropriate orders thereon within six weeks from

the date of receipt of a copy of the judgment.

6. It would appear that the specific directions in the said

judgment were not complied with by the Special Tahsildar, who, in gross

violation of the directions issued from this Court, passed an order stating

that the award passed by the Lok Adalat cannot be treated as a decree of

the Civil Court. This led the respondents to approach this Court yet again

through another writ petition (WP(C) No.22396 of 2019) which was

disposed by a judgment dated 19.06.2020 directing the Special Tahsildar

to, once again, consider the matter on merits in the light of the

declaration of law by this Court in the judgment dated 30.05.2017 in

WP(C) No.28422 of 2012 and connected cases, within a period of two

months from the date of the judgment. Surprisingly, the Special Tahsildar

did not comply even with the aforesaid direction issued from this Court.

The State, however, preferred the present writ appeals, with a delay of

1883 days, after taking note of the judgment dated 03.02.2022 of the

Supreme Court referred above.

7. As can be seen from the aforesaid narration of facts,

the unfortunate circumstances in which the respondents herein find

themselves in have arisen only due to the lapse on the part of the Special

Tahsildar to comply with the directions issued from this Court. We are

cognizant of the fact that we cannot direct the State to now comply with 2025:KER:40336

WA Nos.1369/2022, 1517/2022, 1519/2022, 1524/2022

those directions since that would be going against the principles laid

down by the Supreme Court in the judgment referred above. We do feel

however, that the outcome of these writ appeals should not work to the

prejudice of the respondents, at least in the matter of obtaining

reasonable amounts of compensation which other landowners in the

neighbourhood had obtained from the reference Court in respect of the

lands acquired from them. We are told that the reference Court had in

similar matters, fixed the market value of the acquired land in the area at

Rs.10,400/- per Cent, which is only Rs.200/- less than what was fixed by

the Lok Adalat in the award that was relied upon by the respondents. The

respondents cannot now be relegated to their remedies under the Land

Acquisition Act for getting the aforesaid compensation amount in view of

the limitation period prescribed under the said statute that would prevent

them from pursuing their claims.

8. We feel the ends of justice would require us to extend

to the respondents the benefit of the enhanced compensation obtained by

other land holders in the same area from whom lands were compulsorily

acquired for the same project. Such a direction would only be in

conformity with the principles of fairness laid down by the Supreme

Court, in matters of compensation granted for the compulsory acquisition

of property from a citizen. The precedents of the Supreme Court also

require us to take a proactive approach in matters of land acquisition so

as to ensure that the Constitutional safeguards against an unfair

deprivation of property of citizens by way of compulsory acquisition are 2025:KER:40336

WA Nos.1369/2022, 1517/2022, 1519/2022, 1524/2022

not violated. We, therefore, deem it appropriate to direct that the

appellants shall ensure that the respondent claimants are paid an amount

of Rs.10,400/- per Cent towards the market value of the lands acquired

from them, and the compensation due to them fixed accordingly by taking

the said market value into consideration. The respondents shall also be

entitled to the statutory benefits that flow from the said revised fixation of

the market value. As regards the payment of statutory interest, we make

it clear that although the Section 4(1) notification was of the year 2000, in

the peculiar factual situation in these cases, the interest on the

compensation amount need be paid only for the period from 30.05.2017,

the date of the impugned judgment in these appeals, till the date of

payment of the compensation amounts to the respondents.

The writ appeals preferred by the State are thus allowed by

following the judgment of the Supreme Court in New Okhla Industrial

Development Authority (NOIDA) v. Yunus and Others [2022 (9) SCC

516], subject to the directions issued in relation to the respondents, as

above.

Sd/-

Dr.A.K.JAYASANKARAN NAMBIAR JUDGE

sd/-

P.M. MANOJ JUDGE

das 2025:KER:40336

WA Nos.1369/2022, 1517/2022, 1519/2022, 1524/2022

RESPONDENT ANNEXURES

Annexure R1(a) A COPY OF THE SUMMONS IN C.M. APPL. NO.

1/2022 IN W.A. NO. 1369/2022 DATED 13/2/2023 ISSUED BY THIS HON'BLE COURT

Annexure R1(b) A COPY OF THE AADHAR CARD BEARING NO.

452375782679 OF THIS RESPONDENT

Annexure R1(c) A COPY OF THE CASE STATUS OBTAINED FROM THE THE OFFICIAL WEBSITE OF THE HIGH COURT OF KERALA

Annexure R1(d) A COPY OF THE JUDGMENT IN W.P.(C) NO.22396/2019 DATED 19/6/2020

Annexure R1(e) A COPY OF THE JUDGMENT IN LAND ACQUISITION REFERENCE NO. 88/2001 DATED 12/12/2002

 
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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter