IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1156 of 2007(D)
1. STATE OF KERALA, REP. BY
... Petitioner
Vs
1. V.G.RAJAMMA, W/O. SIVARAMAN,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.K.K.CHANDRAN PILLAI
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :08/07/2009
O R D E R
PIUS.C.KURIAKOSE & P.Q.BARKATH ALI, JJ.
- - - - - - - - - - - - - - - - - - - - -
L.A.A.No. 1156 OF 2007
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 8th day of July, 2009
JUDGMENT
Pius.C.Kuriakose, J.
Even though Sri.Basant Balaji, learned senior Government
Pleader has addressed us very persuasively on the various grounds
raised in the memorandum of appeal, having gone through the
impugned judgment and having made a survey of the evidence which
was available before the reference court, we are of the view that there is
no warrant at all for interfering with the impugned judgment at the
instance of the government. We feel that the findings of the learned
Subordinate Judge regarding the market value of the property at the
relevant time are supported by evidence on record.
The appeal will stand dismissed without any order as to costs.
PIUS.C.KURIAKOSE
JUDGE
P.Q.BARKATH ALI
JUDGE
sv.