High Court Kerala High Court

State Of Kerala vs James on 4 June, 2007

Kerala High Court
State Of Kerala vs James on 4 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA App No. 628 of 2007()


1. STATE OF KERALA.
                      ...  Petitioner

                        Vs



1. JAMES, S/O.GEEVARGHESE, ADUKALAY HOUSE,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :04/06/2007

 O R D E R
          KURIAN JOSEPH & T.R. RAMACHANDRAN NAIR, JJ.
                       -----------------------------------------

                      L.A. App. NO. 628 OF 2007

                  -----------------------------------------

                  Dated this the 4th day of June, 2007.




                               J U D G M E N T

Kurian Joseph, J.

This is an appeal against the judgment and decree in

L.A.R. No. 56/2005 on the file of Additional Sub Court, North

Paravur. It is a common judgment in respect of seven cases. It

is verified that there is no appeal against the rest of the cases. It

is submitted that there is no proposal for the same. Moreover it

is seen that the enhancement is only 70%. The extent involved

is only 6.80 Ares. In such circumstances, I do not think it

necessary to admit this appeal and consider the matter on

merits. It is hence dismissed.

KURIAN JOSEPH

JUDGE

T.R. RAMACHANDRAN NAIR

JUDGE

smp