IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 102 of 2004()
1. AIRPORT DIRECTOR,
... Petitioner
Vs
1. CHERNGODAN PATHUMMA
... Respondent
2. CHERNGODAN ITHIKUTTY
3. CHERNGODAN ALAVIKUTTY
4. CHERNGODAN AVARNKUTTY
5. CHERNGODAN KADEEJA
6. CHERNGODAN KUTTIASSAN,
7. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.N.N.SUGUNAPALAN, SC, CALICUT AIRPOR
For Respondent :SRI.BABU S. NAIR
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :07/08/2009
O R D E R
PIUS C. KURIAKOSE &
P. Q. BARKATH ALI, JJ.
------------------------------------------------
L. A. A. No.102 of 2004
------------------------------------------------
Dated this the 7th day of August, 2009
JUDGMENT
Pius C. Kuriakose, J
I. A. No.2745 of 2009
We are dismissing the appeal by a separate
judgment. In view of the judgment in the appeal, the
appellant is directed to deposit the entire decree debt
within two months.
L.A.A.102/04
We have heard the submissions of
Smt.T.N.Girija, Standing Counsel for the appellant/
Requisitioning Authority and those of Sri.Babu S. Nair,
counsel for the claimant. We have gone through the
impugned judgment. We notice that the enhancement
which has been granted under the impugned judgment
L. A. A. No.102 of 2004 -2-
by the learned Subordinate Judge is meagre. We do
not find any warrant for interference with the same.
The appeal will stand dismissed, but in the
circumstances, without any order as to costs.
PIUS C. KURIAKOSE
JUDGE
P. Q. BARKATH ALI
JUDGE
kns/-