IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 144 of 2011()
1. INLAND WATERWAYS AUTHORITY OF INDIA,
... Petitioner
Vs
1. JAMES, THODUVAL VEEDU, KULANGARABHAGOM,
... Respondent
2. YESUDAS NETTO, THODUVAL VEEDU,
3. LAISA, THODUVAL VEEDU, KULANGARABHAGOM,
4. JESPIN NETTO, THODUVAL VEEDU,
5. JAZEENTATH NETTO, THODUVAL VEEDU,
6. JOHN NETTO, THODUVAL VEEDU,
7. JAIN NETTO, THODUVAL VEEDU,
8. JOSEPH NETTO, THODUVAL VEEDU,
9. JUSTIN NETTO, THODUVAL VEEDU,
10. JEROME NETTO, THODUVAL VEEDU,
11. STATE OF KRALA, 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 :04/02/2011
O R D E R
PIUS C.KURIAKOSE & N.K.BALAKRISHNAN, JJ.
------------------------
L.A.A.Nos.144 & 145 OF 2011
------------------------
Dated this the 4th day of February, 2011
JUDGMENT
Pius C.Kuriakose, J.
Both these appeals are preferred by the requisitioning
authority – M/s. Inland Waterways Authority of India. The case
pertains to acquisition of land in Chavara and Panmana Villages
of Kollam District. Under the impugned awards, the enhancement
granted is just 60% over what was awarded by the Land
Acquisition Officer. As this Court has already approved
enhancement at the above rate, we are not inclined to entertain
these appeals.
Both these appeals will stand dismissed in limine.
However, we make it clear that in case the
claimants/respondents prefer appeals against the impugned
judgments, it will be open to the appellant to resist such appeals
on the basis of all the grounds including those raised in these
appeals.
PIUS C.KURIAKOSE,JUDGE
N.K.BALAKRISHNAN, JUDGE
dpk