Kerala High Court
State Of Kerala Represented By The vs G.Sukumaran on 9 February, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 767 of 2008()
1. STATE OF KERALA REPRESENTED BY THE
... Petitioner
Vs
1. G.SUKUMARAN, POOMALIL,
... Respondent
2. THE SECRETARY, CO-OPERATIVE AGRICULTURAL
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.M.G.KARTHIKEYAN
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :09/02/2009
O R D E R
PIUS.C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
------------------------
L.A.A.Nos.767 & 800 of 2008
------------------------
Dated this the 9th day of February, 2009
JUDGMENT
Pius C.Kuriakose, J.
It is seen that this court by judgment in L.A.A.506/2008
has confirmed the rate of enhancement granted at the rates
given under the impugned judgment i.e. from 5,600/- per cent to
Rs.38,100/- per cent in identical cases.
In view of the judgment in L.A.A. No.506/2008, we do not
find any ground for admitting these appeals. These appeals will
stand dismissed in limine.
PIUS.C.KURIAKOSE,JUDGE
C.K.ABDUL REHIM, JUDGE
dpk