High Court Kerala High Court

State Of Kerala vs V. Sreenivasa Sharma on 13 February, 2009

Kerala High Court
State Of Kerala vs V. Sreenivasa Sharma on 13 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 174 of 2009()


1. STATE OF KERALA,
                      ...  Petitioner

                        Vs



1. V. SREENIVASA SHARMA,
                       ...       Respondent

2. J. LEKSHMI AMMAL,

                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 :13/02/2009

 O R D E R
        PIUS.C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
                     ------------------------
                     L.A.A.No.174 of 2009
                     ------------------------

          Dated this the   13th day of February, 2009

                           JUDGMENT

Pius C.Kuriakose, J.

We are not inclined to admit this appeal since it is fairly

conceded by the learned Government Pleader that enhancement

at the rates granted under the impugned judgment i.e. from

Rs.156830/- per Are to Rs.6,00,000/- Lakhs per Are in identical

cases covered by the very same acquisition project pursuant to

the very same notification under Section 4 (1) has been

approved by this court in other cases.

The appeal will stand dismissed in limine.

PIUS.C.KURIAKOSE,JUDGE

C.K.ABDUL REHIM, JUDGE
dpk