High Court Kerala High Court

Inland Waterways Authority Of … vs Unnikrishnan on 26 November, 2009

Kerala High Court
Inland Waterways Authority Of … vs Unnikrishnan on 26 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1423 of 2009()


1. INLAND WATERWAYS AUTHORITY OF INDIA
                      ...  Petitioner

                        Vs



1. UNNIKRISHNAN, PUTHEN VEETTIL THARAYIL
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.V.SANTHARAM, SC, IWAI

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :26/11/2009

 O R D E R
      PIUS C. KURIAKOSE & K.SURENDRA MOHAN, JJ.

              ```````````````````````````````````````````````````````
                    L.A.A. Nos. 1423 of 2009 A
              ```````````````````````````````````````````````````````
            Dated this the 26th day of November, 2009

                              J U D G M E N T

Pius C. Kuriakose, J.

This is an appeal filed by the requisitioning authority.

The case pertains to acquisition of land in Neendakara village of

Kollam district. On going through the impugned judgment, it is

seen that the rate of enhancement is 60% over what was awarded

by the Land Acquisition Officer. Having gone through the

impugned judgment, we are of the view that the enhancement

granted is not excessive. We dismiss the appeal but making it

clear that in case the claimant respondent prefers an appeal

against the impugned judgment, the appellant will be entitled to

resist that appeal on all available grounds including the grounds

raised in this appeal.

Sd/-

(PIUS C. KURIAKOSE, JUDGE)

Sd/-

(K.SURENDRA MOHAN, JUDGE)
aks

// True Copy //

P.A. To Judge