High Court Kerala High Court

State Of Kerala Rep. By The vs C.Vikraman Nair on 6 February, 2009

Kerala High Court
State Of Kerala Rep. By The vs C.Vikraman Nair on 6 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 784 of 2008()


1. STATE OF KERALA REP. BY THE
                      ...  Petitioner

                        Vs



1. C.VIKRAMAN NAIR, T.C.31/1021,
                       ...       Respondent

2. THE MANAGING DIRECTOR,

                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 :06/02/2009

 O R D E R
          PIUS.C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
                      - - - - - - - - - - - - - - - - - - - - -
                            L.A.A.No. 784 OF 2008
                  - - - - - - - - - - - - - - - - - - - - - - - - - -
                  Dated this the 6th day of February, 2009

                                JUDGMENT

Pius.C.Kuriakose, J.

We have by a separate judgment dismissed the appeal pertaining

to Ext.A1 which was relied on by the reference court for granting

enhancement in this case which also pertains to acquisition for the

construction of the New International Passenger Terminal at Chackai

pursuant to section 4(1) notification dated 04/02/1999.

Having gone through the impugned judgment, we feel that the

reliance placed by the learned Subordinate Judge on Ext.A1 was

justified. In view of the finality attained by Ext.A1 and in view of our

judgment in L.A.A.No.1760/07, there is no warrant for interfering with

the judgment impugned in this case. The appeal will stand dismissed in

limine.

PIUS.C.KURIAKOSE
JUDGE

C.K.ABDUL REHIM
JUDGE
sv.