Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Special Tahsildar vs Manikkam (Died)
2026 Latest Caselaw 811 Mad

Citation : 2026 Latest Caselaw 811 Mad
Judgement Date : 26 February, 2026

[Cites 3, Cited by 0]

Madras High Court

The Special Tahsildar vs Manikkam (Died) on 26 February, 2026

                                                                                            AS No. 273 of 2026


                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS
                                                     DATED: 26-02-2026
                                                              CORAM
                                     THE HON'BLE MR.JUSTICE P.B. BALAJI
                                                  AS No. 273 of 2026
                                              and C.M.P.No.4955 of 2026

                The Special Tahsildar, (LA) Unit II,
                Arasu Cements Factory,
                Ariyalur.

                                                                                              ..Appellant
                                                                   Vs
                Manikkam (died)
                1. Rajendran
                  S/o. (Late) Manikkam

                2. Managing Director,
                  Arasu Cements Corporation,
                   Anna Salai, Chennai.

                3. Deputy General Manager,
                   Arasu Cements Factory,
                   Ariyalur.
                                                                                            ..Respondents

                Prayer: Appeal Suit filed under Section 54 of the Land Acquisition Act, 1894,
                to set aside the decree passed in LAOP No.107 of 2000, dated 26.04.2022 on
                the file of the Principal Sub Court, Ariyalur.
                              For Appellant   :               Mr.M.Murali
                                                              Government Advocate
                              For Respondent :                Mr.R.Gokulakrishnan [R1]

                                                              Mr.A.Sivaji [R2 & R3]




                                                                                                 __________
                                                                                                  Page1 of 4
https://www.mhc.tn.gov.in/judis                   ( Uploaded on: 09/03/2026 01:44:40 pm )
                                                                                       AS No. 273 of 2026


                                                     JUDGMENT

Challenging the enhancement of compensation from Rs.1200/- to Rs.1500/-

per cent, the present appeal suit has been filed.

2. Heard Mr.M.Murali, learned Government Advocate appearing for the

appellant, Mr.R.Gokulakrishnan, learned counsel for 1 st respondent and

Mr.A.Sivaji, learned counsel for respondents 2 and 3.

3. The learned Special Government Pleader appearing for the appellant

would state that originally, the compensation of Rs.250/- per cent was awarded

by the Land Acquisition Officer. However, on reference, the Reference Court

enhanced the compensation to Rs.1200/- per cent. As against the same, appeals

were preferred before this Court and the same were allowed and the

compensation was reduced to Rs.900/- per cent. In the meantime, the order

fixing the compensation at Rs.900/- has been set aside and therefore, pending

the appeal proceedings, the Board has passed the resolution and uniformly fixed

a sum of Rs.1500/- per cent, as the compensation, to all the land owners. ‘

4. Mr.M.Murali, learned Government Advocate appearing for the

appellant would also bring to my notice that in the connected appeals in

A.S.Nos.432 of 2020 and etc., batch dated 02.02.2026 as well as in A.S.Nos.238

__________ Page2 of 4 https://www.mhc.tn.gov.in/judis ( Uploaded on: 09/03/2026 01:44:40 pm )

of 2020 and etc., batch dated 05.09.2025, the Board has come forward to pay a

compensation of Rs.1500/- per cent with statutory benefits to all affected land

owners under the scheme has been taken note of and the appeals have been

disposed of.

5. Mr.R.Gokulakrishnan, learned counsel for 1st respondent would fairly

submit that he has no objection for the appeals being disposed of on the same

lines in which the earlier appeals have been disposed of fixing the compensation

at Rs.1500/- per cent.

6. In the light of the above, the appeal suit is disposed of fixing the

compensation amount for the acquired lands at Rs.1500/-per cent with no

deduction towards development charges. The award passed by the Reference

Court is modified by enhancing the amount from Rs.1200/- to Rs.1500/- per

cent. It is needless to state that the statutory benefits under Section 23(1-A),

23(2) and 28 of the Land Acquisition Act are to be calculated on the enhanced

amount. Mr.M.Murali, learned Government Advocate brings to my notice that

compensation amount has already been deposited and therefore, there is no

requirement to give any direction for deposit of any further amount.

__________ Page3 of 4 https://www.mhc.tn.gov.in/judis ( Uploaded on: 09/03/2026 01:44:40 pm )

P.B.BALAJI, J.

mp

The land owners/respondents are permitted to withdraw the same by taking out

a formal application. No costs. Connected miscellaneous petition is closed.

26-02-2026 Index: Yes/No Speaking/Non-speaking order Neutral Citation: Yes/No

mp

To

1.The Principal Sub Court, Ariyalur.

__________ Page4 of 4 https://www.mhc.tn.gov.in/judis ( Uploaded on: 09/03/2026 01:44:40 pm )

 
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