Kerala High Court
State Of Kerala Represented By The vs Kuttipoyil Chandappan on 2 March, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 216 of 2009(D)
1. STATE OF KERALA REPRESENTED BY THE
... Petitioner
Vs
1. KUTTIPOYIL CHANDAPPAN, THALAKULATHUR.
... Respondent
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 :02/03/2009
O R D E R
PIUS.C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
------------------------
L.A.A.No.216 OF 2009
------------------------
Dated this the 2nd day of March, 2009
JUDGMENT
Pius C.Kuriakose, J.
It is brought to our notice that under common judgment in
L.A.A. No.982/2000 and connected cases enhancement at the
rates granted under this impugned judgment for identical
properties covered by the very same Section 4(1) notification
was approved by a Division Bench of this court.
Under the above circumstances, we do not find any ground
for admitting this appeal. The appeal will stand dismissed in
limine.
PIUS.C.KURIAKOSE,JUDGE
C.K.ABDUL REHIM, JUDGE
dpk