IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 505 of 2010()
1. STATE OF KERALA,
... Petitioner
Vs
1. VICE: POSTULATOR,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :08/06/2010
O R D E R
PIUS C. KURIAKOSE &
C. K. ABDUL REHIM, JJ.
------------------------------------------------
L. A. A. No.505 of 2010
------------------------------------------------
Dated this the 8th day of June, 2010
JUDGMENT
Pius C. Kuriakose, J
It is fairly conceded by Smt.Latha T.
Thankappan, the learned senior Government
Pleader that in identical cases, the land value has
been re-fixed by this Court considering appeals
preferred by claimants at rates above what is
granted under the impugned judgment. Under the
above circumstances, we do not find any
justification for entertaining this appeal. The
appeal is dismissed in limine.
PIUS C. KURIAKOSE
JUDGE
C. K. ABDUL REHIM
JUDGE
kns/-