High Court Kerala High Court

Inland Waterways Authority Of … vs George on 30 November, 2009

Kerala High Court
Inland Waterways Authority Of … vs George on 30 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1417 of 2009(D)


1. INLAND WATERWAYS AUTHORITY OF INDIA,
                      ...  Petitioner

                        Vs



1. GEORGE,S/O.ALEXANDER,
                       ...       Respondent

2. STATE OF KERALA-

                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 :30/11/2009

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

               ```````````````````````````````````````````````````````
                      L.A.A. No. 1417 of 2009 D
               ```````````````````````````````````````````````````````
             Dated this the 30th day of November, 2009

                               J U D G M E N T

Pius C. Kuriakose, J.

Inland Waterways Authority of India, the requisitioning

authority, is in appeal. The properties were situated in Alappad village

of Kollam district. Having gone through the impugned judgment, we

notice that the enhancement granted by the reference court is only 60%

over what was awarded by the Land Acquisition Officer. Having regard

to the evidence on record, we feel that such enhancement is justified.

Therefore, we are not inclined to entertain this appeal. The appeal will

stand dismissed. We make it clear that in case the respondents come

in appeal against the impugned judgment, the appellant will have the

liberty 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