Kerala High Court
State Of Kerala (The … vs Beevi Ummal Kannu on 19 October, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1677 of 2008(D)
1. STATE OF KERALA (THE SPL.TAHSILDAR LA
... Petitioner
2. THE EXECUTIVE ENGINEER, P.W.D. NH
Vs
1. BEEVI UMMAL KANNU, BADARUNEESA,
... Respondent
For Petitioner :ADDL.ADVOCATE GENERAL
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :19/10/2009
O R D E R
PIUS C.KURIAKOSE & K.SURENDRA MOHAN, JJ.
------------------------
L.A.A.No.1677 OF 2008
------------------------
Dated this the 19th day of October, 2009
JUDGMENT
Pius C.Kuriakose, J.
Having regard to the decision taken by this court in L.A.A.
No. 911/2006, which was in respect of another category of land
pertaining to the same acquisition, we are of the view that the
enhancement granted under the impugned judgment can also be
approved. Accordingly, this appeal is dismissed.
PIUS C.KURIAKOSE,JUDGE
K.SURENDRA MOHAN, JUDGE
dpk