1995 INSC 1177 State of Kerala Vs M. M. Abdul Khader Civil Appeal No. 12120 of 1995 (K. Ramaswamy, B. L. Hansaria JJ) 15.12.1995 ORDER 1. Leave granted. 2. The only controversy is as regards the entitlement of the respondents to the additional amount under Section 23(1-A) of the Land Acquisition Act, 1894. Since the award of the Collector is of 4- 6-1979, the claimants are not entitled to the additional amount under Section 23(1-A) of the said Act. 3. The appeal is accordingly allowed to the above extent. The order of the High Court is set aside. No costs.