Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

V.Haridasan Nair vs The District Collector, Kozhikode
2025 Latest Caselaw 6384 Ker

Citation : 2025 Latest Caselaw 6384 Ker
Judgement Date : 28 May, 2025

Kerala High Court

V.Haridasan Nair vs The District Collector, Kozhikode on 28 May, 2025

Author: A.K.Jayasankaran Nambiar
Bench: A.K.Jayasankaran Nambiar
                                            2025:KER:37364
                            1

LAA Nos. 378 of 2015 and con.cases


         IN THE HIGH COURT OF KERALA AT ERNAKULAM

                         PRESENT

   THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR
                            &

           THE HONOURABLE MR. JUSTICE P.M.MANOJ

 WEDNESDAY, THE 28TH DAY OF MAY 2025 / 7TH JYAISHTA, 1947

                 LA.APP. NO. 378 OF 2015

        AGAINST THE JUDGMENT AND DECREE IN LAR NO.203 OF
 2013 OF PRINCIPAL SUB COURT, KOZHIKODE, DATED 18.02.2015

APPELLANTS/CLAIMANTS:

    1    K.T.SHUBHA KUMAR
         28/146,KARIAL HOUSE,NEAR DESHAPOSHINI READING
         ROOM, KUTHIRAVATTOM.P.O,KOZHIKODE-673016.

    2    K.T.MOHANDAS
         20/1521-A,CHAITHANYA MALIKAYIL,NEAR BHAGAVATHI
         TEMPLE,KALLAI.P.O,KOZHIKODE-673003.

    3    K.T.RAJAGOPALAN
         28/144,SRAAVANAM,KUTHIRAVATTOM.P.O,KOZHIKODE-
         673016.

    4    PUSHPA SUDHEENDRAN
         JYOTHIR BHAVAN,POOVATHUMKADAVU,SREE NARAYANA
         PURAM, PANANGAD.P.O,KODUNGALLUR,THRISSUR
         DISTRICT.

         BY ADVS. SRI.S.SREEKUMAR (SR.)
                  SRI.AJAY BEN JOSE
                  SRI.P.MARTIN JOSE
                  SRI.P.PRIJITH
                  SRI.THOMAS P.KURUVILLA
                                                            2025:KER:37364
                                     2

LAA Nos. 378 of 2015 and con.cases



RESPONDENTS/RESPONDENTS:

    1          THE DISTRICT COLLECTOR,
               KOZHIKODE-673001.

    2          THE SPECIAL TAHSILDAR (LA)
               KOZHIKODE CITY, ROAD IMPROVEMENT PROJECT,
               KOZHIKODE-673020.

    3          THE CHIEF EXECUTIVE OFFICER
               KERALA ROAD FUND BOARD,
               KOWDIAR,THIRUVANANTHAPURAM-6795001.

    4          THE CO-ORDINATOR
               KOZHIKODE CITY ROAD IMPROVEMENT PROJECT,
               CIVIL STATION, KOZHIKODE-673020.


OTHER PRESENT:
          SR GP T K SHAJAHAN FOR R1 & R2
          SRI.ZAKIR HUSSAIN (SC) FOR R3 & R4


        THIS    LAND   ACQUISITION       APPEAL   HAVING    BEEN   FINALLY
HEARD ON 28.05.2025, ALONG WITH LA.App.71/2019, 72/2019
AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED
THE FOLLOWING:
                                               2025:KER:37364
                              3

LAA Nos. 378 of 2015 and con.cases



           IN THE HIGH COURT OF KERALA AT ERNAKULAM

                           PRESENT

   THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                              &

             THE HONOURABLE MR. JUSTICE P.M.MANOJ

 WEDNESDAY, THE 28TH DAY OF MAY 2025 / 7TH JYAISHTA, 1947

                    LA.APP. NO. 71 OF 2019

        AGAINST THE JUDGMENT DATED 06.10.2015 IN LAR NO.288

OF 2014 OF PRINCIPAL SUB COURT, KOZHIKODE

APPELLANT/CLAIMANT:

           K.P.JAYASREE, AGED 61 YEARS
           W/O.C.V.BALAN, RESIDING AT ARADHANA, NARAYANAN
           NAIR ROAD, EAST HILL, KACHERI VILLAGE,
           KOZHIKODE.


           BY ADVS. JESWIN P.VARGHESE
                    SMT.V.H.JASMINE



RESPONDENTS/RESPONDENTS:

    1      THE DISTRICT COLLECTOR,
           CIVIL STATION, KOZHIKODE, PIN-673 020.

    2      THE SPECIAL TAHSILDAR (LAND ACQUISITION),
           KOZHIKODE CITY ROAD IMPROVEMENT PROJECT,
           CIVIL STATION, KOZHIKODE, PIN-673020.

    3      THE CHIEF EXECUTIVE OFFICER,
           KERALA ROAD FUND BOARD, KOWDIAR (P.O.),
           THIRUVANANTHAPURAM, PIN-695005.
                                                            2025:KER:37364
                                     4

LAA Nos. 378 of 2015 and con.cases


    4          THE CO-ORDINATOR,
               KOZHIKODE CITY ROAD IMPROVEMENT PROJECT,
               CIVIL STATION, KOZHIKODE, PIN-673020.


OTHER PRESENT:
          SR GP T K SHAJAHAN FOR R1 & R2
          SRI.V. RAJASEKHARAN NAIR, SC FOR R3 & R4


        THIS    LAND   ACQUISITION       APPEAL   HAVING    BEEN   FINALLY
HEARD    ON     28.05.2025,   ALONG        WITH   LA.App.378/2015     AND
CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE
FOLLOWING:
                                              2025:KER:37364
                              5

LAA Nos. 378 of 2015 and con.cases



          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                           PRESENT

   THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                              &

            THE HONOURABLE MR. JUSTICE P.M.MANOJ

 WEDNESDAY, THE 28TH DAY OF MAY 2025 / 7TH JYAISHTA, 1947

                   LA.APP. NO. 72 OF 2019

        AGAINST THE JUDGMENT DATED 06.10.2015 IN LAR NO.257
          OF 2013 OF PRINCIPAL SUB COURT, KOZHIKODE
APPELLANT/CLAIMANT:

          C.V.BALAN, AGED 70 YEARS
          S/O.(LATE) KANARAN, RESIDING AT ARADHANA,
          NARAYANAN NAIR ROAD, EAST HILL,
          KACHERI VILLAGE, KOZHIKODE.

          BY ADVS. JESWIN P.VARGHESE
                   SMT.V.H.JASMINE



RESPONDENTS/RESPONDENTS:

    1     THE DISTRICT COLLECTOR,
          CIVIL STATION, KOZHIKODE, PIN-673020.

    2     THE SPECIAL TAHSILDAR (LAND ACQUISITION)
          KOZHIKODE CITY ROAD IMPROVEMENT PROJECT, CIVIL
          STATION, KOZHIKODE, PIN-673020.

    3     THE CHIEF EXECUTIVE OFFICER,
          KERALA ROAD FUND BOARD, KOWDIAR (P.O.),
          THIRUVANANTHAPURAM, PIN-695005.

    4     THE CO-ORDINATOR,
          KOZHIKODE CITY ROAD IMPROVEMENT PROJECT,
                                                            2025:KER:37364
                                     6

LAA Nos. 378 of 2015 and con.cases


               CIVIL STATION, KOZHIKODE, PIN-673020.


OTHER PRESENT:
          SR GP T K SHAJAHAN FOR R1 & R2
          SRI.V. RAJASEKHARAN NAIR, SC FOR R3 & R4



        THIS    LAND   ACQUISITION       APPEAL   HAVING    BEEN   FINALLY
HEARD    ON     28.05.2025,   ALONG       WITH    LA.App..378/2015    AND
CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE
FOLLOWING:
                                              2025:KER:37364
                                7

LAA Nos. 378 of 2015 and con.cases



          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                             PRESENT

   THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                &

            THE HONOURABLE MR. JUSTICE P.M.MANOJ

 WEDNESDAY, THE 28TH DAY OF MAY 2025 / 7TH JYAISHTA, 1947

                   LA.APP. NO. 91 OF 2019

        AGAINST THE JUDGMENT DATED 06.10.2015 IN LAR NO.258
          OF 2013 OF PRINCIPAL SUB COURT, KOZHIKODE
APPELLANT/CLAIMANT:

          C.V.BALAN, AGED 70 YEARS
          S/O.(LATE) KANARAN, RESIDING AT 'ARADHANA',
          NARAYANAN NAIR ROAD, EAST HILL, KACHERI VILLAGE,
          KOZHIKODE.

          BY ADVS. JESWIN P.VARGHESE
                   SMT.V.H.JASMINE



RESPONDENTS/RESPONDENTS:

    1     THE DISTRICT COLLECTOR
          CIVIL STATION, KOZHIKODE.PIN-673020

    2     THE SPECIAL TAHSILDAR
          (LAND ACQUISITION), KOZHIKODE CITY ROAD,
          IMPROVEMENT PROJECT, CIVIL STATION, KOZHIKOE,
          PIN-673020

    3     THE CHIEF EXECUTIVE OFFICER,
          KERALA ROAD, FUND BOARD, KOWDIAR(P.O),
          THIRUVANANTHAPURAM. PIN-695005

    4     THE CO-ORDINATOR
                                                            2025:KER:37364
                                     8

LAA Nos. 378 of 2015 and con.cases


               KOZHIKODE CITY ROAD IMPROVEMENT PROJECT, CIVIL
               STATION, KOZHIKODE PIN-673020


               BY ADV SRI.V.RAJASEKHARAN NAIR, SC, KERALA ROAD
               FUND BOARD (R3 & R4)
OTHER PRESENT:
          SR GP T K SHAJAHAN FOR R1 & R2.


        THIS    LAND   ACQUISITION       APPEAL   HAVING    BEEN   FINALLY
HEARD    ON     28.05.2025,   ALONG       WITH    LA.App..378/2015    AND
CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE
FOLLOWING:
                                              2025:KER:37364
                              9

LAA Nos. 378 of 2015 and con.cases



          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                           PRESENT

   THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                              &

            THE HONOURABLE MR. JUSTICE P.M.MANOJ

 WEDNESDAY, THE 28TH DAY OF MAY 2025 / 7TH JYAISHTA, 1947

                   LA.APP. NO. 23 OF 2019

        AGAINST THE JUDGMENT DATED 06.10.2015 IN LAR NO.167
          OF 2013 OF PRINCIPAL SUB COURT, KOZHIKODE

APPELLANT/CLAIMANT:

          C.V.BALAN, AGED 70 YEARS
          S/O LATE KANARAN, RESIDING AT ARADHANA,
          NARAYANAN NAIR ROAD, EAST HILL, KACHERI VILLAGE,
          KOZHIKODE

          BY ADVS.
          JESWIN P.VARGHESE
          SMT.V.H.JASMINE



RESPONDENTS/RESPONDENTS:

    1     THE SPECIAL TAHSILDAR(LAND ACQUISITION),
          KOZHIKODE CITY ROAD IMPROVEMENT PROJECT,
          CIVIL STATION, KOZHIKODE PIN 673 020

    2     THE CHIEF EXECUTIVE OFFICER,
          KERALA ROAD FUND BOARD, KOWDIAR (PO),
          THIRUVANANTHAPURAM PIN 695 005.

    3     THE CO-ORDINATOR,
          KOZHIKODE CITY ROAD IMPROVEMENT PROJECT,
          CIVIL STATION, KOZHIKODE, PIN 673 020.
                                                          2025:KER:37364
                                    10

LAA Nos. 378 of 2015 and con.cases




OTHER PRESENT:
          SR GP T K SHAJAHAN FOR R1
          SRI.V. RAJASEKHARAN NAIR, SC FOR R2 & R3



        THIS   LAND   ACQUISITION    APPEAL     HAVING    BEEN   FINALLY
HEARD    ON    28.05.2025,   ALONG       WITH   LA.App..378/2015    AND
CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE
FOLLOWING:
                                             2025:KER:37364
                            11

LAA Nos. 378 of 2015 and con.cases



         IN THE HIGH COURT OF KERALA AT ERNAKULAM

                         PRESENT

   THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                            &

           THE HONOURABLE MR. JUSTICE P.M.MANOJ

 WEDNESDAY, THE 28TH DAY OF MAY 2025 / 7TH JYAISHTA, 1947

                  LA.APP. NO. 88 OF 2016

         AGAINST THE JUDGMENT AND DECREE PASSED BY THE
PRINCIPAL SUBORDINATE JUDGE, KOZHIKODE DATED 20.08.2015 IN
                    LAR NO.178 OF 2013
APPELLANT/CLAIMANT:

   *1    K.P.KALLIYANI, AGED 88 YEARS
         W/O.KELAN, KOYAKKATTU PARAMBATH,
         KARAPARAMBA .P.O, CALICUT - 673 010.
         (DIED ADDL.A2 TO A5 IMPLEADED)

  ADDL. CHANDRAN K., AGED 76 YEARS
APPELLAN S/O LATE K.P.KALLIYANI, 'CHANDRAGIRI',
    T    PONNAMPARAMBATH, KARAPARAMBA.P.O., KOZHIKODE-673
    2    010

  ADDL. SREENIVASAN K. AGED 72 YEARS
APPELLAN S/O LATE K.P.KALLIYANI, 'THEJUS',
    T    PONNAMPARAMBATH, KARAPARAMBA.P.O, KOZHIKODE-673
    3    010

  ADDL. GOPIDAS.P AGED 70 YEARS S/O LATE K.P.KALLIYANI,
APPELLAN 'SNIGDAS', KANAKKOVILTHAZHAM, KARAPARAMBA.P.O.,
    T    KOZHIKODE -673 010
    4
  ADDL. PUSHPA.C. AGED 68 YEARS D/O LATE K.P.KALLIYANI,
APPELLAN CHEROOT HOUSE, B.G.ROAD, NADAKKAVU P.O.,
    T    KOZHIKODE-673 011
    5
         (THE LEGAL HEIRS OF THE SOLE APPELLANT/CLAIMANT
                                                           2025:KER:37364
                                     12

LAA Nos. 378 of 2015 and con.cases


               ARE IMPLEADED AS ADDITIONAL APPELLANTS/CLAIMANTS
               2 TO 5, VIDE ORDER DATED 15.12.2023 IN IA
               NO.1/23)


               BY ADVS. SRI.VINOD SINGH CHERIYAN
                        SMT.M.MANJU
                        SRI.R.SUDHISH
                        SRI.T.M.KHALID
                        SMT. K.P.SUSMITHA



RESPONDENTS/RESPONDENTS:

    1          THE DISTRICT COLLECTOR, KOZHIKODE

    2          THE SPECIAL TAHASILDAR LA
               KOZHIKDE CITY ROAD IMPROVEMENT PROJECT,
               KOZHIKODE - 673 010.

    3          THE CHIEF EXECUTIVE OFFICER
               KERALA ROAD FUND BOARD, KOWADIAR,
               THIRUVANANTHAPURAM, PIN - 695 003.

    4          THE CO-ORDINATOR
               KOZHIKODE CITY ROAD IMPROVEMENT PROJECT,
               CIVIL STATION KOZHIKODE - 673 010.


OTHER PRESENT:
          SR GP T K SHAJAHAN FOR R1 & R2
          ADV.SRI.ZAKIR HUSSAIN, SC FOR R3 & R4


        THIS    LAND   ACQUISITION    APPEAL     HAVING    BEEN   FINALLY
HEARD    ON     28.05.2025,   ALONG       WITH   LA.App..378/2015    AND
CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE
FOLLOWING:
                                                      2025:KER:37364
                                 13

LAA Nos. 378 of 2015 and con.cases


         IN THE HIGH COURT OF KERALA AT ERNAKULAM

                           PRESENT

   THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                 &

           THE HONOURABLE MR. JUSTICE P.M.MANOJ

 WEDNESDAY, THE 28TH DAY OF MAY 2025 / 7TH JYAISHTA, 1947

                 LA.APP. NO. 148 OF 2016

     AGAINST   THE    JUDGMENT       AND   DECREE   PASSED   BY   THE
PRINCIPAL SUBORDINATE JUDGE, KOZHIKODE DATED 20.08.2015 IN
LAR NO.148 OF 2013

APPELLANT/CLAIMANT:

    *1    V.HARIDASAN NAIR, AGED 86 YEARS, S/O RAMAN
          NAIR, VALAPPIL HOUSE, KARAPARAMBA, CALICUT-
          673010.
          (DIED, ADDL.A2 TO A8 IMPLEADED)

  ADDL.   P.K.KAMALAM, AGED 81 YEARS
APPELLANT W/O LATE V.HARIDASAN NAIR, VALAPPIL HOUSE,
    2     2/748, CANAL ROAD, KARAPARAMBA.P.O, KOZHIKODE -
          673010

  ADDL.   V.VASANTHA KUMARI, AGED 63 YEARS,
APPELLANT D/O LATE V. HARIDASN NAIR, AMBADI, KRISHANAN
    3     NAIR ROAD, KARUVISSERY. P.O, KOZHIKODE -673010

  ADDL.   V.VALSALA KUMARI, AGED 61 YEARS
APPELLANT D/O LATE V. HARIDASAN NAIR, AKSHARA, KRISHANAN
    4     NAIR ROAD, KARUVISSERY. P.O, KOZHIKODE-673010

  ADDL.   V. MURALIDHARAN, AGED 59 YEARS
APPELLANT S/O LATE V.HARIDASAN NAIR, VALAPPIL HOUSE,
    5     2/748, CANAL ROAD, KARAPARAMBA.P.O, KOZHIKODE-
          673010
                                              2025:KER:37364
                            14

LAA Nos. 378 of 2015 and con.cases


  ADDL.   V. SATHEESH CHANDRAN, AGED 57 YEARS
APPELLANT S/O LATE V.HARIDASAN NAIR, 8G MYCENAE
    6     APARTMENT, PATTUTHERUVU, MOONALINGAL JUNCTION,
          BEACH.P.O, KOZHIKODE - 673032

  ADDL.   V.VANAJA KUMARI, AGED 56 YEARS
APPELLANT D/O LATE V.HARIDASAN NAIR, GANAPATH SANKAR
    7     NAGAR, NEAR BMW CAR SHOW ROOM, MARAD, ERNAKULAM
          -682304

  ADDL.   V. BABITHA KUMARI AGED 50 YEARS
APPELLANT D/O LATE V.HARIDASAN NAIR, AGASTHYA, KRISHNAN
    8     NAIR ROAD, KARUVISSERY. P.O, KOZHIKODE-673010
           THE LEGAL HEIRS OF THE DECEASED SOLE
          CLAIMANT/APPELLANT ARE IMPLEADED AS ADDITIONAL
          APPELLANTS/CLAIMANTS 2 TO 8 ,VIDE ORDER DATED
          15/12/2023 IN I.A. NO. 1/2023

         BY ADVS. SRI.VINOD SINGH CHERIYAN
                  SMT.M.MANJU
                  SRI.R.SUDHISH
                  SRI.T.M.KHALID
                  SMT.K.P.SUSMITHA



RESPONDENTS/RESPONDENTS:

    1    THE SPECIAL TAHSILDAR
         KOZHIKODE CITY ROAD, IMPROVEMENT PROJECT,
         KOZHIKODE-673010.

    2    THE CHIEF EXECUTIVE OFFICER
         KERALA ROAD FUND BOARD, KOWADIAR,
         THIRUVANANTHAPURAM.

    3    THE CO-ORDINATOR
         KOXZHIKODE CITY ROAD IMPROVEMENT PROJECT, CIVIL
         STATION, KOZHIKODE-673010.



OTHER PRESENT:
          SR GP T K SHAJAHAN FOR R1
                                                           2025:KER:37364
                                     15

LAA Nos. 378 of 2015 and con.cases


               ADV.SRI.ZAKIR HUSSAIN, SC FOR R2 & R3
        THIS    LAND   ACQUISITION    APPEAL     HAVING    BEEN   FINALLY
HEARD    ON     28.05.2025,   ALONG       WITH   LA.App..378/2015    AND
CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE
FOLLOWING:
                                              2025:KER:37364
                             16

LAA Nos. 378 of 2015 and con.cases



         IN THE HIGH COURT OF KERALA AT ERNAKULAM

                           PRESENT

   THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                              &

           THE HONOURABLE MR. JUSTICE P.M.MANOJ

 WEDNESDAY, THE 28TH DAY OF MAY 2025 / 7TH JYAISHTA, 1947

                 LA.APP. NO. 192 OF 2016

         AGAINST THE JUDGMENT AND DECREE PASSED BY THE
PRINCIPAL SUBORDINATE JUDGE, KOZHIKODE DATED 20.08.2015 IN
                    LAR NO.153 OF 2013
APPELLANT/CLAIMANT:

         K.P. PUSHPAVATHY, AGED 60 YEARS
         W/O K.P. VIJAYAN, KARIYADATH HOUSE,
         KARUVASERI.P.O, KOZHIKODE 673010

         BY ADVS. SRI.VINOD SINGH CHERIYAN
                  SMT.M.MANJU
                  SRI.R.SUDHISH



RESPONDENTS/RESPONDENTS:

    1    THE SPECIAL TAHSILDAR
         KOZHIKODE CITY ROAD, IMPROVEMENT PROJECT,
         KOZHIKODE-673020

    2    THE CHIEF EXECUTIVE OFFICER
         KERALA ROAD FUND BOARD, KOWADIAR,
         THIRUVANANTHAPRUAM-695003

    3    THE CO-ORDINATOR
         KOZHIKODE CITY ROAD, IMPROVEMENT PROJECT, CIVIL
         STATION, KOZHIKODE-673020
                                                          2025:KER:37364
                                    17

LAA Nos. 378 of 2015 and con.cases




OTHER PRESENT:
          SR GP T K SHAJAHAN FOR R1
          ADV.SRI.ZAKIR HUSSAIN, SC FOR R2 & R3


        THIS   LAND   ACQUISITION    APPEAL     HAVING    BEEN   FINALLY
HEARD    ON    28.05.2025,   ALONG       WITH   LA.App..378/2015    AND
CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE
FOLLOWING:
                                                        2025:KER:37364
                                   18

LAA Nos. 378 of 2015 and con.cases



           IN THE HIGH COURT OF KERALA AT ERNAKULAM

                             PRESENT

   THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                   &

             THE HONOURABLE MR. JUSTICE P.M.MANOJ

 WEDNESDAY, THE 28TH DAY OF MAY 2025 / 7TH JYAISHTA, 1947

                    LA.APP. NO. 193 OF 2016

        AGAINST   THE   JUDGMENT       AND   DECREE   PASSED   BY   THE

PRINCIPAL SUBORDINATE JUDGE, KOZHIKODE DATED 20.08.2015 IN

LAR NO.164 OF 2013

APPELLANT/CLAIMANT:

           SURENDRAN, AGED 62 YEARS, S/O. KRISHNAN,
           PRESIDENT, VAGBADANANDA GURUDEVA SMARAKA
           VAYANASALA ERANHIPALAM P.O,KOZHIKODE TALUK PIN
           673 006

           BY ADVS. SRI.VINOD SINGH CHERIYAN
                    SMT.M.MANJU
                    SRI.R.SUDHISH



RESPONDENTS/RESPONDENTS:

    1      DISTRICT COLLECTOR
           KOZHIKODE

    2      THE SPECIAL TAHASILDAR LA
           KOZHIKODE CITY ROAD, IMPROVEMENT PROJECT
           KOZHIKODE 673 010

    3      THE CHIEF EXECUTIVE OFFICER
           KERALA ROAD FUND BOARD KOWADIAR,
                                                           2025:KER:37364
                                     19

LAA Nos. 378 of 2015 and con.cases


               THIRUVANANTHAPURAM PIN 695 003

    4          THE CO-ORDINATOR
               KOZHIKODE CITY ROAD IMPROVEMENT PROJECT
               CIVIL STATION, KOZHIKODE 673 010



OTHER PRESENT:
          SR GP T K SHAJAHAN FOR R1 & R2
          ADV.SRI.ZAKIR HUSSAIN, SC FOR R3 & R4


        THIS    LAND   ACQUISITION    APPEAL     HAVING    BEEN   FINALLY
HEARD    ON     28.05.2025,   ALONG       WITH   LA.App..378/2015    AND
CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE
FOLLOWING:
                                                        2025:KER:37364
                                   20

LAA Nos. 378 of 2015 and con.cases



           IN THE HIGH COURT OF KERALA AT ERNAKULAM

                             PRESENT

   THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                   &

             THE HONOURABLE MR. JUSTICE P.M.MANOJ

 WEDNESDAY, THE 28TH DAY OF MAY 2025 / 7TH JYAISHTA, 1947

                    LA.APP. NO. 200 OF 2016

        AGAINST   THE   JUDGMENT       AND   DECREE   PASSED   BY   THE

PRINCIPAL SUBORDINATE JUDGE, KOZHIKODE DATED 20.08.2015 IN

LAR NO.152 OF 2013

APPELLANT/CLAIMANT:

           N.S. VARGHESE, AGED 48 YEARS , S/O. NEDUTHODIYIL
           SCARIA YOHANNEN, S.L. PURAM ROAD, KOTTAYAM
           DISTRICT.

           BY ADVS. SRI.VINOD SINGH CHERIYAN
                    SMT.M.MANJU
                    SRI.R.SUDHISH



RESPONDENTS/RESPONDENTS:

    1      THE SPECIAL TAHSILDAR,
           KOZHIKODE CITY ROAD IMPROVEMENT PROJECT.
           KOZHIKODE-673 010.

    2      THE CHIEF EXECUTIVE OFFICER,
           KERALA ROAD FUND BOARD,
           KOWADIAR, THIRUVANANTHAPURAM-695 003
    3      THE CO-ORDINATOR
           KOZHIKODE CITY ROAD IMPROVEMENT PROJECT, CIVIL
           STATION, KOZHIKODE-673 010.
                                                          2025:KER:37364
                                    21

LAA Nos. 378 of 2015 and con.cases



333




OTHER PRESENT:
          SR GP T K SHAJAHAN FOR R1
          ADV.SRI.ZAKIR HUSSAIN, SC FOR R2 & R3


        THIS   LAND   ACQUISITION    APPEAL     HAVING    BEEN   FINALLY
HEARD    ON    28.05.2025,   ALONG       WITH   LA.App..378/2015    AND
CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE
FOLLOWING:
                                              2025:KER:37364
                             22

LAA Nos. 378 of 2015 and con.cases



         IN THE HIGH COURT OF KERALA AT ERNAKULAM

                           PRESENT

   THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                              &

           THE HONOURABLE MR. JUSTICE P.M.MANOJ

 WEDNESDAY, THE 28TH DAY OF MAY 2025 / 7TH JYAISHTA, 1947

                 LA.APP. NO. 223 OF 2016

         AGAINST THE JUDGMENT AND DECREE PASSED BY THE
  PRINCIPAL SUB COURT, KOZHIKDE DATED 20.08.2015 IN LAR
                      NO.215 OF 2013
APPELLANT/CLAIMANT:

         MOOSA P, AGED 62 YEARS, S/O. MOIDEEN, 'SHISFA
         MANZIL', MAKKADA P.O., KAKKODI, KOZHIKODE TALUK-
         673 611.

         BY ADVS. SRI.VINOD SINGH CHERIYAN
                  SMT.M.MANJU
                  SRI.R.SUDHISH



RESPONDENTS/RESPONDENTS:

    1    THE SPECIAL TAHSILDAR
         KOZHIKODE CITY ROAD, IMPROVEMENT PROJECT,
         KOZHIKODE-673 010.

    2    THE CHIEF EXECUTIVE OFFICER
         KERALA ROAD FUND BOARD, KOWADIAR,
         THIRUVANANTHAPURAM-695 003.

    3    THE CO-ORDINATOR
         KOZHIKODE CITY ROAD, IMPROVEMENT PROJECT,
         CIVIL STATION, KOZHIKODE-673 010.
                                                          2025:KER:37364
                                    23

LAA Nos. 378 of 2015 and con.cases




OTHER PRESENT:
          SR GP T K SHAJAHAN FOR R1
          ADV.SRI.ZAKIR HUSSAIN, SC FOR R2 & R3


        THIS   LAND   ACQUISITION    APPEAL     HAVING    BEEN   FINALLY
HEARD    ON    28.05.2025,   ALONG       WITH   LA.App..378/2015    AND
CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE
FOLLOWING:
                                              2025:KER:37364
                             24

LAA Nos. 378 of 2015 and con.cases



          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                          PRESENT

   THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                             &

            THE HONOURABLE MR. JUSTICE P.M.MANOJ

 WEDNESDAY, THE 28TH DAY OF MAY 2025 / 7TH JYAISHTA, 1947

                  LA.APP. NO. 276 OF 2016

         AGAINST THE JUDGMENT AND DECREE PASSED BY THE
PRINCIPAL SUBORDINATE JUDGE, KOZHIKODE DATED AUGUST 20TH,
                2015 IN LAR NO.200 OF 2013
APPELLANT/CLAIMANT:

    *1     V.HARIDASAN NAIR,AGED 86 YEARS
           AGED 86 YEARS, S/O. RAMAN NAIR, VALAPPIL HOUSE,
           KARAPARAMBA, CALICUT-673 010.
           DIED. LEGAL HEIRS IMPLEADED

  ADDL.   P.K.KAMALAM, AGED 81 YEARS,
APPELLANT W/O LATE V.HARIDASAN NAIR, VALAPPIL HOUSE,
    2     2/748, CANAL ROAD, KARAPARAMBA.P.O, KOZHIKODE-
          673 010

  ADDL.   V. VASANTHA KUMARI, AGED 63 YEARS,
APPELLANT D/O LATE V.HARIDASAN NAIR, AMBADI, KRISHANAN
    3     NAIR ROAD, KARUVISSERY. P.O, KOZHIKODE-673 010.

  ADDL.   V. VALSALA KUMARI, AGED 61 YEARS,
APPELLANT D/O LATE V. HARIDASN NAIR, AKSHARA, KRISHANAN
    4     NAIR ROAD, KARUVISSERY. P.O, KOZHIKODE-673 010.

  ADDL.   V. MURALIDHARAN, AGED 59 YEARS,
APPELLANT S/O LATE V.HARIDASAN NAIR, VALAPPIL HOUSE,
    5     2/748, CANAL ROAD, KARAPARAMBA.P.O, KOZHIKODE-
          673 010

  ADDL.    V. SATHEESH CHANDRAN, AGED 57 YEARS,
                                              2025:KER:37364
                            25

LAA Nos. 378 of 2015 and con.cases


APPELLANT S/O LATE V.HARIDASAN NAIR, 8G MYCENAE
    6     APARTMENT, PATTUTHERUVU, MOONALINGAL JUNCTION,
          BEACH.P.O, KOZHIKODE-673 032.
  ADDL.   V.VANAJA KUMARI, AGED 56 YEARS,
APPELLANT D/O LATE V.HARIDASAN NAIR, GANAPATH SANKAR
    7     NAGAR, NEAR BMW CAR SHOW ROOM, MARAD,
          ERNAKULAM-682 304.

  ADDL.   V. BABITHA KUMARI, AGED 50 YEARS
APPELLANT D/O LATE V.HARIDASAN NAIR, AGASTHYA, KRISHANAN
    8     NAIR ROAD, KARUVISSERY. P.O, KOZHIKODE-673 010.
          (ADDITIONAL APPELLANTS 2 TO 8 ARE IMPLEADED AS
          THE LEGAL HEIRS OF THE DECEASED SOLE APPELLANT
          VIDE ORDER DATED 21/10/2024 IN IA NO.1/2023)

         BY ADVS. SRI.VINOD SINGH CHERIYAN
                  SMT.M.MANJU
                  SRI.R.SUDHISH
                  SRI.T.M.KHALID
                  SMT.K.P.SUSMITHA




RESPONDENTS/RESPONDENTS:

    1    THE DISTRICT COLLECTOR, KOZHIKODE
         KOZHIKODE-673 020.

    2    THE SPECIAL TAHASILDAR (L.A.)
         KOZHIKODE CITY ROAD IMPROVEMENT PROJECT,
         KOZHIKODE-673 010.

    3    THE CHIEF EXECUTIVE OFFICER
         KERALA ROAD FUND BOARD, KOWDIAR,
         THIRUVANANTHAPURAM-695 003.

    4    THE CO-ORDINATOR
         KOZHIKODE CITY ROAD IMPROVEMENT PROJECT,
         CIVIL STATION, KOZHIKODE-673 010.


OTHER PRESENT:
          SR GP T K SHAJAHAN FOR R1 & R2
          ADV.SRI.ZAKIR HUSSAIN, SC FOR R3 & R4
                                                          2025:KER:37364
                                    26

LAA Nos. 378 of 2015 and con.cases




        THIS   LAND   ACQUISITION    APPEAL     HAVING    BEEN   FINALLY
HEARD    ON    28.05.2025,   ALONG       WITH   LA.App..378/2015    AND
CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE
FOLLOWING:
                                                        2025:KER:37364
                                   27

LAA Nos. 378 of 2015 and con.cases



           IN THE HIGH COURT OF KERALA AT ERNAKULAM

                             PRESENT

   THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                   &

             THE HONOURABLE MR. JUSTICE P.M.MANOJ

 WEDNESDAY, THE 28TH DAY OF MAY 2025 / 7TH JYAISHTA, 1947

                    LA.APP. NO. 338 OF 2016

        AGAINST   THE   JUDGMENT       AND   DECREE   PASSED   BY   THE

PRINCIPAL SUBORDINATE JUDGE, KOZHIKODE DATED AUGUST 20TH,

2015 IN LAR NO.141 OF 2013.

APPELLANTS/CLAIMANTS:

   *1      SRI.KIZHAKAYIL GANGADHARAN
           AGED 68 YEARS, S/O.UPPERAN, 5/211A, GANGA, NEAR
           KOTTARAM ROAD, ERANHIPALAM P.O, KOZHIKODE 673
           006.
           (DIED LEGAL HEIRS IMPLEADED)

  ADDL. SHAILAJA A.P., AGED 68, W/O LATE KIZHAKKAYIL
APPELLAN GANGADHARAN, 5/2111A-"GANGA", NEAR KOTTARAM
    T    ROAD, ERANHIPALAM P.O., KOZHIKODE-673006.
    2
  ADDL. SEENA, AGED 49 YEARS, D/O KIZHAKKAYIL
APPELLAN GANGADHARAN, 5/2111A-"GANGA", NEAR KOTTARAM
    T    ROAD, ERANHIPALAM P.O., KOZHIKODE-673006.
    3
  ADDL. SAJEEV, S/O KIZHAKKAYIL GANGADHARAN,
APPELLAN 5/2111A-"GANGA", NEAR KOTTARAM ROAD, ERANHIPALAM
    T    P.O., KOZHIKODE-673006 (ADDITIONAL APPELLANTS 2
    4    TO 4 ARE IMPLEADED AS THE LEGAL HEIRS OF THE
         DECEASED SOLE APPELLANT VIDE ORDER DATED
         10/08/17 IN IA 478/17)
                                                         2025:KER:37364
                                     28

LAA Nos. 378 of 2015 and con.cases


               BY ADVS. SRI.VINOD SINGH CHERIYAN
                        SMT.M.MANJU
                        SRI.R.SUDHISH



RESPONDENTS/RESPONDENTS:

    1          THE SPECIAL TAHSILDAR
               KOZHIKODE CITY ROAD, IMPROVEMENT PROJECT,
               KOZHIKODE 673 020.

    2          THE CHIEF EXECUTIVE OFFICER
               KERALA ROAD FUND BOARD, KOWADIAR,
               THIRUVANANTHAPURAM 695 003.

    3          THE CO-ORDINATOR
               KOZHIKODE CITY ROAD, IMPROVEMENT PROJECT, CIVIL
               STATION, KOZHIKODE 673 020.


OTHER PRESENT:
          SR GP T K SHAJAHAN FOR R1
          ADV.SRI.ZAKIR HUSSAIN, SC FOR R2 & R3


        THIS    LAND   ACQUISITION    APPEAL   HAVING    COME   UP   FOR
ADMISSION ON 28.05.2025, ALONG WITH LA.App..378/2015 AND
CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE
FOLLOWING:
                                             2025:KER:37364
                            29

LAA Nos. 378 of 2015 and con.cases



         IN THE HIGH COURT OF KERALA AT ERNAKULAM

                         PRESENT

   THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                             &
           THE HONOURABLE MR. JUSTICE P.M.MANOJ

 WEDNESDAY, THE 28TH DAY OF MAY 2025 / 7TH JYAISHTA, 1947

                 LA.APP. NO. 353 OF 2016

         AGAINST THE JUDGMENT AND DECREE PASSED BY THE
PRINCIPAL SUBORDINATE JUDGE, KOZHIKODE DATED AUGUST 20TH,
                2015 IN LAR NO.142 OF 2013
APPELLANT/CLAIMANT:

   *1    KIZHAKKAYIL GANGADHARAN, AGED 68 YEARS, S/O.
         UPPERAN, 5/2111A-"GANGA", NEAR KOTTARAM ROAD,
         ERANHIPALAM P.O., KOZHIKODE-673 006.
         (DIED AND IMPLEADED)

  ADDL. SHAILAJA AP, AGED 68 YEARS
APPELLAN W/O LATE KIZHAKKAYIL GANDHARAN,5/2111A-"
    T    GANGA",NEAR KOTTARAM ROAD,ERANHIPALAM
    2    P.O.KOZHIKODE-673006

  ADDL. SEENA, AGED 49 YEARS
APPELLAN D/O LATE KIZHAKKAYIL GANDHARAN,5/2111A-"
    T    GANGA",NEAR KOTTARAM ROAD,ERANHIPALAM
    3    P.O.KOZHIKODE-673006. LR'S OF THE DECEASED SOLE
         APPELLANT ARE IMPLEADED AS ADDL.APPELLANTS 2 TO
         4 VIDE ORDER DATED 14.06.17 IN IA 483/17

  ADDL. SAJEEV, S/O LATE KIZHAKKAYIL GANDHARAN,5/2111A-"
APPELLAN GANGA",NEAR KOTTARAM ROAD,ERANHIPALAM P.O.
    T    KOZHIKODE-673006.
    4    LR'S OF THE DECEASED SOLE APPELLANT ARE
         IMPLEADED AS ADDL.APPELLANTS 2 TO 4 VIDE ORDER
         DATED 14.06.17 IN IA 483/17
                                                         2025:KER:37364
                                     30

LAA Nos. 378 of 2015 and con.cases


               BY ADVS. SRI.VINOD SINGH CHERIYAN
                        SMT.M.MANJU
                        SRI.R.SUDHISH




RESPONDENTS/RESPONDENTS:

    1          THE SPECIAL TAHSILDAR, KOZHIKODE
               KOZHIKODE CITY ROAD, IMPROVEMENT PROJECT,
               KOZHIKODE-673 020.

    2          THE CHIEF EXECUTIVE OFFICER
               KERALA ROAD FUND BOARD, KOWDIAR,
               THIRUVANANTHAPURAM-695 003.

    3          THE CO-ORDINATOR
               KOZHIKODE CITY ROAD, IMPROVEMENT PROJECT,
               CIVIL STATION, KOZHIKODE-673 020.

               BY ADV SRI.V.RAJASEKHARAN NAIR, SC, KERALA ROAD
               FUND BOARD FOR R2 & R3
OTHER PRESENT:
          SR GP T K SHAJAHAN FOR R1


        THIS    LAND   ACQUISITION    APPEAL   HAVING    COME   UP   FOR
ADMISSION ON 28.05.2025, ALONG WITH LA.App..378/2015 AND
CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE
FOLLOWING:
                                                                    2025:KER:37364
                                          31

LAA Nos. 378 of 2015 and con.cases


                                                                                  'CR'
 LA.App. Nos.378/2015, 71/2019, 72/2019, 91/2019, 23/2019,
88/2016, 148/2016, 192/2016, 193/2016, 200/2016, 223/2016,
                276/2016, 338/2016, 353/2016


                                  JUDGMENT

Dr.A.K.JAYASANKARAN NAMBIAR, J.

As these batch of Land Acquisition Appeals pertain to the

acquisition for the widening of the Karaparamba - Kalluthankadavu Road

in Calicut district, they are taken up for consideration together and

disposed by this common judgment.

2. The batch of appeals before us comprise of 14 appeals

and the details of the same are as given below:

Sl. LAA No. LAR No. Extent Sy. 4(1) Award by Award by No. (in Ares) No. Notification LAO Reference (Per Cent) Court (Per Cent) 1 88/2016 178/2013 0.64 266/3 06.01.2011 Rs.3,53,394/- Rs.6,18,440/- 2 148/2016 148/2013 2.47 247/1 06.01.2011 Rs.3,53,394/- Rs.6,18,440/- 3 192/2016 153/2013 1.32 266/3 06.01.2011 Rs.3,53,394/- Rs.6,18,440/- 4 193/2016 164/2013 0.075 5-6-167/7 06.01.2011 Rs.3,53,394/- Rs.6,18,440/- 5 200/2016 152/2013 0.17 272/1 06.01.2011 Rs.3,53,394/- Rs.6,18,440/- 6 223/2016 215/2013 0.08 322/2 10.12.2010 Rs.3,53,394/- Rs.6,18,440/- 7 276/2016 200/2013 2.18 2-6-250/2 06.01.2011 Rs.3,53,394/- Rs.6,18,440/- 8 338/2016 141/2013 1.23 615/10 06.01.2011 Rs.3,53,394/- Rs.6,18,440/- 9 353/2016 142/2013 1.17 615/10 06.01.2011 Rs.3,53,394/- Rs.6,18,440/- 10 23/2019 167/2013 2.59 2-6-242/2 06.01.2011 Rs.3,53,394/- Rs.6,18,440/-

2025:KER:37364

LAA Nos. 378 of 2015 and con.cases

11 71/2019 288/2014 0.83 2-6-246/1 06.01.2011 Rs.3,53,394/- Rs.6,18,440/- 12 72/2019 257/2013 0.22 2-6-245/1 06.01.2011 Rs.3,53,394/- Rs.6,18,440/- 13 91/2019 258/2013 1.04 2-6-246/1 06.01.2011 Rs.3,53,394/- Rs.6,18,440/-

27-2-8 14 378/2015 203/2013 1.73 27-2-9 10.12.2010 Rs.3,92,660/- Rs.7,85,320/-

27-2-10

3. In all the Land Acquisition Appeals, save LAA No.378

of 2015, the Section 4(1) notification was published on 06.11.2011. In

LAA No.378 of 2015, the notification was published on 10.12.2010. The

properties acquired all lie in close proximity to each other, predominantly

by the side of the aforementioned road (Karaparamba - Kalluthankadavu

Road) in the stretch between Karaparamba junction and Eranhipaalam

junction and further down towards Arayidathupalam junction. It is not in

dispute that the properties in question are all situated in a commercially

important area in Calicut district.

4. The Land Acquisition Officer determined the market

value of the acquired properties in respect of all the appeals

aforementioned, save LAA 378 of 2015, at Rs.3,53,394/- per cent. In the

case of the property acquired in LAA No.378 of 2015, he fixed the market

value at Rs.3,92,660/- per cent. While doing so, the Land Acquisition

Officer placed reliance on the sale deed No.1823 of 2010 dated

24.05.2010 of Chevayoor Sub Registry. The said property is situated

almost 1½ kilometers east of the acquired lands on the southern side of

the Medical College Road. The Commission Reports produced before the 2025:KER:37364

LAA Nos. 378 of 2015 and con.cases

Reference Court indicate that the said land was a residential area with no

commercial establishments nearby. As against that, the Commission

Reports also revealed that the acquired properties were situated near to a

Homoeo College, Regional Passport Office, Provident Fund Office,

Malabar Devaswom Board Office, Co-operative Tribunal, the Kozhikode

District Co-operative Hospital, Malabar Hospital, ESI Hospital, Special

Court for Maradu Cases, Wakf Tribunal, Educational Institutions,

Nationalised Banks, Post Offices etc. and further, the properties had

direct road access with scope for future development. It was under these

circumstances that the claimants found the market value fixed by the

Land Acquisition Officer to be abysmally low and approached the

Reference Court for an enhancement of the compensation.

5. Before the Reference Court, various sale exemplars

were produced by the claimants to discharge their burden of proof in

relation to the market value of the properties acquired from them. While

various documents were considered by the Reference Court, the eventual

enhancement of market value effected by the Court was not based on any

particular sale exemplar but more on a guess work. As a result, we are not

in a position to ascertain the basis for the fixation of the enhanced market

value of Rs.6,18,440/- and Rs.6,18,750/- per cent as the market value of

the acquired properties in all the appeals, save LAA No.378 of 2015. In

the last mentioned appeal, in a similar fashion, and without revealing the

basis for such fixation, the Reference Court enhanced the market value of

the land by 100% and fixed the market value at Rs.7,85,320/- per cent. It 2025:KER:37364

LAA Nos. 378 of 2015 and con.cases

is aggrieved by the said limited enhancement and claiming a higher

compensation that the claimants are now before us through these appeals.

6. We have heard Sri. P.Martin Jose, Sri.Vinod Singh

Cheriyan and Sri.Jeswin P. Varghese, appearing on behalf of the

appellants, and also Sri. T.K.Shajahan, the learned Senior Government

Pleader appearing for the respondents.

7. On a consideration of the rival submissions and on a

perusal of the Trial Court Records, which are made available before us,

we are of the view that the judgments of the Reference Court impugned in

these appeals require to be interfered with. It is, no doubt, true that in

matters of fixation of market value of the properties acquired in a land

acquisition proceedings, there are several limitations that are faced by an

adjudicatory body, while arriving at the market value of the acquired

properties, and the compensation that is to be ultimately paid in respect

of the said property. The exercise of estimating the market value of the

acquired properties necessarily involves an element of guess work.

However, as has been pointed out by the Supreme Court on many an

occasion, and quite recently in New Okhla Industrial Development

Authority (NOIDA) v. Harnand Singh (deceased) Through Lrs

and Others [(2024) SCC Online SC 1691] , the exercise of

"guesstimation" has also to conform to a certain rationale. In other

words, there cannot be an arbitrary fixation of market value based on no

evidence. The observations of the Supreme Court in the NOIDA Case 2025:KER:37364

LAA Nos. 378 of 2015 and con.cases

(supra) are significant and read as follows:

E.1.2. Applicability and use of the principle of guesstimation

31. Guesstimation is a heuristic device that enables the court, in the absence of direct evidence and relevant sale exemplars, to make a reasonable and informed guess or estimation of the market value of the land under acquisition, and concomitantly the compensation payable by the appropriate Government. In that sense, guesstimation hinges on the Court's ability to exercise informed judgment and expertise in assessing the market value of land, especially when the evidence does not tender a straightforward answer.

32. This principle accentuates the fundamental understanding that determining compensation for land is not a matter of exact science but involves a significant element of estimation. Indeed, this holds true for valuation of land in general, which is affected by a multitude of factors such as its location, surrounding market conditions, feasible uses etc. Accordingly, while evidence and calculations can aid in estimating the land value, they ultimately serve as tools for approximation rather than precision. Instead, land valuation--and consequently the affixation of compensation--

remains an exercise of informed estimation, requiring the integration of diverse data points and professional judgment concerning subjective, intangible and dynamic elements. Pursing a single precise valuation or compensation figure is bound to be unjust, representing a rigid approach and a procrustean endeavour at best.

33. Having said that, it is important to clarify that the process of determining compensation is not entirely subjective. While it may not be possible to arrive at a definitive figure, the exercise is still epistemologically objective in so far as it is grounded in evidence and the consideration of relevant factors. In case the compensation is fixed agnostically to the factors affecting the valuation of the land, the resultant figure might be arbitrary and may fail to adequately compensate the landowner for the expropriated land. Hence, while some subjectivity may exist in fixing the final figure based on these factors, the sliding scale of judicial discretion cannot be extended to mere speculation.

34. Accordingly, while the Court can use the principle of guesstimation in reasonably estimating the value of land in the absence of direct evidence, the exercise ought not to be purely hypothetical. Instead, the Court must embrace a holistic view and consider all relevant factors and existing evidence, even if not directly comparable, to arrive at a fair determination of 2025:KER:37364

LAA Nos. 378 of 2015 and con.cases

compensation. Trishala Jain v. State of Uttaranchal , summarizes these yardsticks as follows:

"65. It will be appropriate for us to state certain principles controlling the application of "guesstimate":

(a) Wherever the evidence produced by the parties is not sufficient to determine the compensation with exactitude, this principle can be resorted to.

(b) Discretion of the court in applying guesswork to the facts of a given case is not unfettered but has to be reasonable and should have a connection to the data on record produced by the parties by way of evidence. Further, this entire exercise has to be within the limitations specified under Sections 23 and 24 of the Act and cannot be made in detriment thereto."

35. Broadly, such relevant factors can be divided into three categories:

i. Characteristics of the land: The valuation of land is undeniably influenced by its inherent characteristics. A parcel of land endowed with advantageous features that enhance its accessibility and usability tends to command higher market price and thus, a greater valuation in comparison to lands lacking such attributes. Key factors contributing to such features include connectivity via roads and other means of transportation, the size and shape of the land, availability of essential utilities such as electricity and water, the evenness or levelling of the land's surface, width of frontage, and nature and status of the surrounding area etc.;

ii. Future potentiality of the land: In addition to its characteristics, the valuation of land is also influenced by its potentiality. Lands with the potential to be used for commercial or residential purposes; that are located in or near a developed area; or which are proximate to tourist destinations, are perceived to hold greater value in the future. Consequently, landowners may anticipate higher future prices and accordingly demand higher sale prices compared to lands lacking these attributes. Accordingly, these features also lead to an increase in valuation; and

iii. Factors denoting market sentiment: Market sentiments are powerful drivers of land valuation. Even if a particular piece of land possesses all desirable features, its valuation can still suffer if the market conditions at the time of publication of the 2025:KER:37364

LAA Nos. 378 of 2015 and con.cases

notification under Section 4 of the 1894 Act were unfavourable. Factors such as economic recessions, political instability, speculative investments or real estate crisis can impact the perceived value of the land. Thus, these extraneous economic and political factors must also be considered when assessing land valuation."

It is by keeping in mind the above principle that we have to now examine

the documents that were available before the Reference Court and fix a

reasonable amount representing the market value of the acquired

properties.

8. On a perusal of the documents considered by the

Reference Court, we find that principally we need to consider only two

documents; namely, the basic sale deed No.1823 of 2010 dated

24.05.2010 that was taken into consideration by the Land Acquisition

Officer and; Ext.A10 document, which is a certified copy of an assignment

deed (Document No.2698/2004 of SRO West Hill dated 23.08.2004). As

already noticed, the property covered by the base document relied upon

by the Land Acquisition Officer was not a comparable one since it was

situated in a location which do not have the same features as the location,

where the properties in these appeals were situated. The property in

Ext.A10 document, however, is one that is situated on the side of the East

Hill - Balusserry Road, in close proximity to the Karaparamba Junction.

The Commission Reports clearly reveal the proximity of the said property

to the properties acquired in connection with the present acquisition. We

feel, therefore, that the value shown in the said document would offer a

more reliable basis for computing the market value of the properties 2025:KER:37364

LAA Nos. 378 of 2015 and con.cases

acquired. Needless to say, we would have to arrive at the value of the

acquired properties by tweaking the market value shown in Ext.A10

document and making the necessary adjustments for approximating it to

the value of the acquired properties.

9. To begin with, we have to adjust the market value of

the property in Ext.A10 document (Rs.3,75,000/- per cent in 2004) to

arrive at its equivalent value in 2010 the year of the Section 4(1)

notification in the instant appeals. Going by the judgment of the Supreme

Court in General Manager, Oil & Natural Gas Corporation Ltd

v. Rameshbhai Jivanbhai Patel & Anr. [(2008) 14 SCC 745] we

find that in an urban area, the market value arrived at for a property in

2004 can be adjusted to arrive at the realistic market value in 2010 by

applying an incremental factor of 15% compounded yearly for a period of

five years. This would be, because, although the period that elapsed

between the execution of Ext.A10 document and the date of the

publication of Section 4(1) notification is six years, the 1 st year would have

to be excluded for the purposes of the aforementioned computation. On

applying a 15% escalation for the period of five years, the market value of

Rs.3,75,000/- in 2004 would be Rs.7,54,259/- (rounded to Rs.7,55,000/-

per cent) in 2010. We also note from the certified copy of a registered

Jenm Assignment Deed No.373/2007 of SRO, Kozhikode dated 30.03.2007,

that was produced as Ext.A1 before the Reference Court in LAA No.378 of

2015, that the property covered therein comprised on an extent of 27.29

cents of land in Kasaba Village, which was sold for a consideration of 2025:KER:37364

LAA Nos. 378 of 2015 and con.cases

Rs.18,50,000/- per cent. The said property now houses a Mall, by name

"RP Mall" and is situated just opposite to the Moffussil Bus Stand, which

is in the heart of the City. Although the said sale exemplar was produced

before the Reference Court to suggest that it pertains to a similar land as

the acquired lands, the Reference Court did not accept the said exemplar

for fixing the market value of the acquired land. The Reference Court

probably thought that the market value shown in Ext.A1 document was an

unusually exorbitant one and was not reflective of the general market

value of properties in the vicinity, albeit the fact that the property was

situated in a commercial area. The Reference Court, however, found that

since the property in LAA No.378 of 2015 was situated at the

Karaparamba Junction, certain incremental amounts had to be fixed for

the said property when compared to the other properties that were

acquired in connection with the same notification. It was, therefore, that

while the amount of Rs.6,18,440/- / Rs.6,18,750/- were fixed by the

Reference Court as the market value of the properties involved in all the

other appeals, the market value for the property involved in LAA No.378

of 2015 was fixed at Rs.7,85,320/-.

10. Returning to the exercise that has now to be carried

out by us for the purposes of considering the claim of the appellants

herein for enhancement of the market value fixed by the Reference Court,

we are of the view that the market value of the acquired properties can be

fixed at a level between the arrived value of the property covered by

Ext.A10 document dated 23.08.2004 (Rs.7,55,000/- per cent) and 2025:KER:37364

LAA Nos. 378 of 2015 and con.cases

Rs.18,50,000/- per cent, which is the price obtaining in Ext.A10 document

dated 30.03.2007 for the property therein. When we adopt the average of

the two figures mentioned above, we arrived at a figure of Rs.13,02,500/-.

Inasmuch as Ext.A1 document was relied upon by the appellant in LAA

No.378 of 2015, we are of the view that the said figure of Rs.13,02,500/-

per cent can be fixed as the market value of the property acquired in the

said appeal.

11. As regards the other properties that were acquired

and which are covered by the other appeals, we feel that we can apply a

reduction factor, similar to what was adopted by the Land Acquisition

Officer at first instance, while fixing the market value of the said

properties. As already noticed above, the Land Acquisition Officer had

adopted a figure, which was 10% lower than the market value fixed for

the property in LAA No.378 of 2015 at first instance. Applying the same

rationale, when we reduce the market value fixed for the property in LAA

No.378 of 2015 (Rs.13,02,500/-) by 10%, we arrive at the figure of

Rs.11,72,250/- (rounded to Rs.11,75,000/-) per cent. The said figure of

Rs.11,75,000/- per cent is thus fixed as the market value of the properties

in all the other appeals ie. Other than LAA No.378 of 2015.

12. These appeals are, therefore, allowed by fixing the

market value of the acquired properties as Rs.11,75,000/- per cent in all

the appeals, save LAA No.378 of 2015. In the case of LAA No.378 of

2015, the market value is fixed at Rs.13,02,500/- per cent. The 2025:KER:37364

LAA Nos. 378 of 2015 and con.cases

compensation due to the claimants/appellants shall be computed

accordingly. The appellants shall also be entitled to the statutory benefits

and proportionate costs that flow from the revised fixation of the market

value.

We might also add that such of the appellants, who are required

to pay balance court fees, taking note of the revised fixation of market

value, shall pay the same as a precondition for obtaining the decree drawn

up pursuant to the revised fixation of market value. Further, in those

cases where appeals were filed with a delay, the appellants will not be

entitled to interest for the period of delay.

sd/-

Dr.A.K.JAYASANKARAN NAMBIAR JUDGE

sd/-

P.M. MANOJ JUDGE

das

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter