IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1420 of 2009(D)
1. INLAND WATERWAYS AUTHORITY OF INDIA,
... Petitioner
Vs
1. KASTOOR BAI, CHERAKUZHIYIL HOUSE,
... Respondent
2. STATE OF KERALA, REPRESENTED BY
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 :01/12/2009
O R D E R
PIUS C. KURIAKOSE & K.SURENDRA MOHAN, JJ.
```````````````````````````````````````````````````````
L.A.A. No. 1420 of 2009 D
```````````````````````````````````````````````````````
Dated this the 1st day of December, 2009
J U D G M E N T
Pius C. Kuriakose, J.
It is fairly conceded by the learned counsel for the appellant
that the enhancement of land value by cent percent of the value
awarded by the Land Acquisition Officer in cases pertaining to
acquisition of land in Thrikkunnappuzha village is already approved by
this court in another case. Under the above circumstances, we are not
inclined to entertain this appeal. The appeal will stand dismissed. It is
made 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.
(PIUS C. KURIAKOSE, JUDGE)
(K.SURENDRA MOHAN, JUDGE)
aks