Kerala High Court
The Special Tahsildar (Land vs M. Kunhiraman Nambiar on 26 March, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 353 of 2009()
1. THE SPECIAL TAHSILDAR (LAND
... Petitioner
2. THE EXECUTIVE ENGINEER,
3. THE DISTRICT COLLECTOR,
Vs
1. M. KUNHIRAMAN NAMBIAR,
... 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 :26/03/2009
O R D E R
PIUS.C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
- - - - - - - - - - - - - - - - - - - - -
L.A.A.No.353 OF 2009
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 26th day of March, 2009
JUDGMENT
Pius.C.Kuriakose, J.
It is fairly conceded by the learned Government Pleader that
enhancement at the rates granted under the impugned judgment has
been approved by this court in other matters pertaining to the very
same acquisition ( see judgment in L.A.A.No.348/2009). In view of
the above circumstances, there is no warrant for admitting this appeal.
The appeal will stand dismissed in limine.
PIUS.C.KURIAKOSE
JUDGE
C.K.ABDUL REHIM
JUDGE
sv.