High Court Kerala High Court

State Of Kerala Represented By The vs Kuttipoyil Chandappan on 2 March, 2009

Kerala High Court
State Of Kerala Represented By The vs Kuttipoyil Chandappan on 2 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 216 of 2009(D)


1. STATE OF KERALA REPRESENTED BY THE
                      ...  Petitioner

                        Vs



1. KUTTIPOYIL CHANDAPPAN, THALAKULATHUR.
                       ...       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 :02/03/2009

 O R D E R
          PIUS.C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
                     ------------------------
                     L.A.A.No.216 OF 2009
                     ------------------------

            Dated this the  2nd day of March, 2009

                          JUDGMENT

Pius C.Kuriakose, J.

It is brought to our notice that under common judgment in

L.A.A. No.982/2000 and connected cases enhancement at the

rates granted under this impugned judgment for identical

properties covered by the very same Section 4(1) notification

was approved by a Division Bench of this court.

Under the above circumstances, we do not find any ground

for admitting this appeal. The appeal will stand dismissed in

limine.

PIUS.C.KURIAKOSE,JUDGE

C.K.ABDUL REHIM, JUDGE
dpk