IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1803 of 2007()
1. BHARAT PETROLEUM CORPORATION LTD
... Petitioner
Vs
1. DAMODARAN NAIR,S/O.LATE PARAMESWARAN,
... Respondent
2. BHAVANIAMMA,D/O.LATE PARAMESWARAN,
3. PRABHAKARAN NAIR,S/O.LTE RAMAN NAIR,
4. YESODAMMA,D/O.DAMODARAN NAIR,
5. STATE OF KERALA REPRESENTED BY SPECIAL
For Petitioner :SRI.A.M.SHAFFIQUE (SR.)
For Respondent :SRI.K.S.BABU
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :09/10/2009
O R D E R
PIUS C. KURIAKOSE &
K. SURENDRA MOHAN, JJ.
------------------------------------------------
L. A. A. No.1803 of 2007
------------------------------------------------
Dated this the 9th day of October, 2009
JUDGMENT
Pius C. Kuriakose, J
This is an appeal by the Requisitioning Authority.
Having gone through the impugned judgment, we are
of the view that the Requisitioning Authority cannot
have any legitimate grievance regarding the re-
fixation of the market value by the learned
Subordinate Judge under the impugned judgment. The
nominal increase granted cannot, at any rate, be
challenged by the Government or the Requisitioning
Authority. The appeal will stand dismissed. No costs.
PIUS C. KURIAKOSE
JUDGE
K. SURENDRA MOHAN
JUDGE
kns/-