Kerala High Court
State Of Kerala vs A.George Varghese on 30 September, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1172 of 2009()
1. STATE OF KERALA,
... Petitioner
Vs
1. A.GEORGE VARGHESE,S/O.K.C.GEORGE,
... Respondent
2. MATHEW JOHN,C/O.K.A.ALEXANDER,
3. SOOSAN MATHEW,C/O.K.A.ALEXANDER,
4. THE SECRETARY,
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :30/09/2009
O R D E R
PIUS C. KURIAKOSE &
K. SURENDRA MOHAN, JJ.
------------------------------------------------
L. A. A. No.1172 of 2009
------------------------------------------------
Dated this the 30th day of September, 2009
JUDGMENT
Pius C. Kuriakose, J
We are not inclined to entertain this appeal in
view of the judgment of this Court in L.A.A.515/08 and
L.A.A.2179/08. It is seen from the judgment in
L.A.A.2179/08 that this Court has approved
enhancement at a greater percentage in respect of
land which was included in inferior category i.e.
category-c. The enhancement granted under the
impugned judgment is only to be approved in view of
that judgment. The appeal will stand dismissed. No
costs.
PIUS C. KURIAKOSE
JUDGE
K. SURENDRA MOHAN
JUDGE
kns/-