High Court Kerala High Court

State Of Kerala (The … vs Beevi Ummal Kannu on 19 October, 2009

Kerala High Court
State Of Kerala (The … vs Beevi Ummal Kannu on 19 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1677 of 2008(D)


1. STATE OF KERALA (THE SPL.TAHSILDAR LA
                      ...  Petitioner
2. THE EXECUTIVE ENGINEER, P.W.D. NH

                        Vs



1. BEEVI UMMAL KANNU, BADARUNEESA,
                       ...       Respondent

                For Petitioner  :ADDL.ADVOCATE GENERAL

                For Respondent  : No Appearance

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

 Dated :19/10/2009

 O R D E R
        PIUS C.KURIAKOSE & K.SURENDRA MOHAN, JJ.
                     ------------------------
                    L.A.A.No.1677 OF 2008
                     ------------------------

            Dated this the 19th day of October, 2009

                          JUDGMENT

Pius C.Kuriakose, J.

Having regard to the decision taken by this court in L.A.A.

No. 911/2006, which was in respect of another category of land

pertaining to the same acquisition, we are of the view that the

enhancement granted under the impugned judgment can also be

approved. Accordingly, this appeal is dismissed.

PIUS C.KURIAKOSE,JUDGE

K.SURENDRA MOHAN, JUDGE
dpk