IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1356 of 2010(D)
1. INLAND WATERWAYS AUTHORITY OF INDIA,
... Petitioner
Vs
1. MAHILAMONY K.W/O. SUKUMARAN, THARAYIL
... Respondent
2. JAYARAJAN, S., S/O. SUKUMARAN, THARAYIL
3. BABURAJAN S.S/O. SUKUMARAN, THARAYIL
4. SINDHU M.D/O. SUKUMARAN, THARAYIL
5. BINDHU.M., S/O.SUKUMARAN, RESIDING AT
6. 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 N.K.BALAKRISHNAN
Dated :05/01/2011
O R D E R
PIUS C. KURIAKOSE &
N. K. BALAKRISHNAN, JJ.
------------------------------------------------
L. A. A. Nos.1349 & 1356 of 2010
------------------------------------------------
Dated this the 5th day of January, 2011
JUDGMENT
Pius C. Kuriakose, J
Both the above appeals instituted by the
Requisitioning Authority/Inland Waterways Authority of
India pertain to acquisition of land in Chavara village of
Kollam District for the purpose of widening of the National
Waterways No.III. On going through the impugned
judgment we find that an enhancement of 60% over what
was awarded by the Land Acquisition Officer is granted to
the claimants. We notice judgments of this Court in respect
of similar acquisitions where we have approved
enhancement up to 60%. We do not find any justification for
entertaining these appeals. Both the appeals will stand
dismissed in limine.
L. A. A. Nos.1349 & 1356 of 2010 -2-
2. However, we make it clear that this judgment will
not stand in the way of the appellant raising all available
contentions in case the claimants come up in appeal.
PIUS C. KURIAKOSE
JUDGE
N. K. BALAKRISHNAN
JUDGE
kns/-