IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1063 of 2005()
1. INLAND WATERWAYS AUTHORITY OF INDIA,
... Petitioner
Vs
1. RAPHEL, S/O.PETHRU,
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.V.SANTHARAM, SC, IWAI
For Respondent :SRI.M.P.ABRAHAM (SR.)
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :04/03/2010
O R D E R
PIUS C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
------------------------
L.A.A.No. 1063 OF 2005
------------------------
Dated this the 4th day of March, 2010
JUDGMENT
Pius C.Kuriakose, J.
This appeal by the requisitioning authority pertains to
acquisition of land included in category-A situated in Maradu
village for the purpose of widening of National Waterway No.III
at the instance of the appellant M/s. Inland Waterways Authority
of India. The acquisition was pursuant to Section 4(1)
notification published on 5/3/1998. The Land Acquisition Officer
categorised the properties acquired for that purpose into as
many as five categories viz. A,B,C,D & E. The Land Acquisition
Officer included the properties having direct frontage of NH 17 in
category A. For those properties, the Land Acquisition Officer
awarded land value at the rate of Rs.2,0216/- per Are. The
court below did not place any reliance on any of the documents
produced by the claimant to support his claim for enhancement.
Ultimately, what the court below did was to appreciate the oral
evidence adduced by the claimant and grant enhancement by
29% over the value awarded by the Land Acquisition Officer
LAA.No.1063/2005 2
based on the basis document.
3. Having scanned the impugned judgment and having
considered the submissions of Sri.V.Satharam, learned counsel
for the appellant and the learned counsel for the respondents, we
are of the view that the enhancement granted by the learned Sub
Judge cannot be said to be excessive. We do not find any
warrant for interference at the instance of either the
Government or the Requisitioning Authority.
The appeal will stand dismissed, but there will be no order
as to costs.
PIUS C.KURIAKOSE,JUDGE
C.K.ABDUL REHIM , JUDGE
dpk