Kerala High Court
Inland Waterways Authority Of … vs Rajamma on 21 January, 2011
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 100 of 2011()
1. INLAND WATERWAYS AUTHORITY OF INDIA
... Petitioner
Vs
1. RAJAMMA, W/O.PUSHKARAN, KARIYIL
... Respondent
2. DAISY THOMAS, VADAKKEKALATHIL ,
3. ANTONY P JOSEPH, SNEHALAYAM,
4. 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 N.K.BALAKRISHNAN
Dated :21/01/2011
O R D E R
PIUS C.KURIAKOSE & N.K.BALAKRISHNAN, JJ.
------------------------
L.A.A.No. 100 OF 2011
------------------------
Dated this the 21st day of January, 2011
JUDGMENT
Pius C.Kuriakose, J.
We are not inclined to entertain this appeal filed by the
requisitioning authority, the Inland Waterways Authority of India.
The appeal pertains to acquisition of land in Mullackal village of
Alappuzha District. The enhancement granted is Rs.1 Lakh. The
refixed value under the impugned judgment is Rs.1 Lakh. We
notice the judgment of this court in other cases whereby
approval has been granted to the above rate.
The appeal is dismissed in limine.
PIUS C.KURIAKOSE,JUDGE
N.K.BALAKRISHNAN, JUDGE
dpk