High Court Kerala High Court

Inland Waterways Authority Of … vs Mahilamony K. on 5 January, 2011

Kerala High Court
Inland Waterways Authority Of … vs Mahilamony K. on 5 January, 2011
       

  

  

 
 
  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/-