High Court Kerala High Court

Airport Director vs Cherngodan Pathumma on 7 August, 2009

Kerala High Court
Airport Director vs Cherngodan Pathumma on 7 August, 2009
       

  

  

 
 
  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/-