High Court Kerala High Court

State Of Kerala vs Sainaba Kunju on 8 September, 2009

Kerala High Court
State Of Kerala vs Sainaba Kunju on 8 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1452 of 2007()


1. STATE OF KERALA
                      ...  Petitioner

                        Vs



1. SAINABA KUNJU, D/O KUNJUMMAR KUNJU,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :08/09/2009

 O R D E R
        PIUS C.KURIAKOSE & K.SURENDRA MOHAN, JJ.
                     ------------------------
                    L.A.A.No.1452 OF 2007
                     ------------------------

            Dated this the 8th day of September, 2009

                           JUDGMENT

Pius C.Kuriakose, J.

Even though Sri.P.K.Babu has addressed us strenuously on

all the grounds raised in the memorandum of appeal, having

gone through the impugned judgment, we are of the view that

the finding entered therein relating to the correct market value of

the property at the relevant time is a correct finding. We do not

find any warrant for interference. The appeal will stand

dismissed. No cost.

PIUS C.KURIAKOSE,JUDGE

K.SURENDRA MOHAN, JUDGE
dpk