IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1405 of 2009()
1. INLAND WATERWAYS AUTHORITY OF INDIA,
... Petitioner
Vs
1. JAMEELA BEEVI, LAILA MANZIL,
... 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 :20/11/2009
O R D E R
PIUS C. KURIAKOSE & K.SURENDRA MOHAN, JJ.
```````````````````````````````````````````````````````
L.A.A. Nos.1405, 1406 & 1432 of 2009
```````````````````````````````````````````````````````
Dated this the 20th day of November, 2009
J U D G M E N T
Pius C. Kuriakose, J.
These appeals are preferred by the requisitioning
authority, namely Inland Waterways Authority of India. This case
pertains to acquisition of land in Neendakara village of Kollam
district. We notice that under the impugned judgment, the
enhancement granted by the reference court is only 60% over
what was granted by the Land Acquisition Officer. We notice our
own judgment in L.A..A.No.1328/2009, approving enhancement at
the same rate granted for properties in the same village acquired
for the same purpose. Under these circumstances, we do not find
any warrant for entertaining these appeals. These appeals will
stand dismissed. However, we make it clear that this judgment
approving the impugned judgment will not cause any prejudice to
the requisitioning authority in case the claimant respondents come
in appeal against the judgment of the reference court. In case any
such appeals are filed, it will be open to the appellant to resist
LAA.1405/09 & connected cases.
: 2 :
those appeals on all available grounds including the grounds
raised in these appeals. We notice that under the judgment,
which is impugned in L.A.A.No.1406/09, an amount of Rs.5,252/-
is granted by the reference court towards injurious affection of the
unacquired property. Eventhough Mr.V.Santharam argued that
such grant was not justified, having gone through the impugned
judgment, we are of the view that the remainder property of the
claimant in that case was injuriously affected at least to the extent
of Rs.5,252/-. In the result, these appeals are dismissed.
(PIUS C. KURIAKOSE, JUDGE)
(K.SURENDRA MOHAN, JUDGE)
aks