High Court Kerala High Court

State Of Kerala vs Mathew Joshwa on 8 September, 2009

Kerala High Court
State Of Kerala vs Mathew Joshwa on 8 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1018 of 2009(D)


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

                        Vs



1. MATHEW JOSHWA, KARAYORAM HOUSE,
                       ...       Respondent

2. KURIAN JOSHWA, KARAYORAM HOUSE,

3. CHACHAKUTY UTHUP, KARAYORAM HOUSE,

4. SHEELA UTHUP, KARAYORAM HOUSE,

5. LALA KURIAN UTHUP, KARAYORAM HOUSE,

6. ABRAHAM JOSHWA, KARAYORAM HOUSE,

7. G.C.D.A., REPRESENTED BY ITS SECRETARY,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.MILLU DANDAPANI

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

 Dated :08/09/2009

 O R D E R
       PIUS C.KURIAKOSE & K.SURENDRA MOHAN, JJ.
                      ------------------------
                    L.A.A.No.1018 OF 2009
                      ------------------------

            Dated this the 8thday of September, 2009

                           JUDGMENT

Pius C.Kuriakose, J.

Having gone through the impugned judgment and having

considered the submissions addressed by Sri.P.K.Babu, learned

senior Government Pleader and having taken into account the

decision of this court pertaining to acquisition of property in the

same village, we are of the view that enhancement granted by

the reference court under the impugned judgment is by no

standard excessive. We do not find any justification for

entertaining this appeal. The appeal will stand dismissed in

limine.

PIUS C.KURIAKOSE,JUDGE

K.SURENDRA MOHAN, JUDGE
dpk