High Court Kerala High Court

State Of Kerala vs Asokan on 5 February, 2010

Kerala High Court
State Of Kerala vs Asokan on 5 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 999 of 2009(D)


1. STATE OF KERALA
                      ...  Petitioner

                        Vs



1. ASOKAN, S/O.LATE K.P.DAMU
                       ...       Respondent

2. UTHAMAN N

3. PURUSHOTHMAN, S/O. LATE K.P.DAMU

4. MOHANAN.V,

5. UDAYAN,

6. SAROJINI .N,

7. VASANTHA,

8. KANCHANA, D/O.LATE  K.P.DAMU,

9. UMA.V,

10. VIJAYI.V, D/O.LATE  K.P.DAMU,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.G.S.REGHUNATH

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :05/02/2010

 O R D E R
               PIUS C. KURIAKOSE &
              C. K. ABDUL REHIM, JJ.
    ------------------------------------------------
              L. A. A. No.999 of 2009
    ------------------------------------------------
     Dated this the 5th day of February, 2010

                    JUDGMENT

Pius C. Kuriakose, J

The appeal is remaining defective on the

reason that service of notice is not completed on

R4, R5 and R11 who are reported to be out of

India. But we notice that the other claimants/

respondents have been served with notice. We

also notice that all the claimants/ respondents

belong to the same family and were representing

through the same Advocate. According to us,

since the fellow respondents are served, there is

substantial representation for R4, R5 and R11.

The appeal need not be treated as defective.

L. A. A. No.999 of 2009 -2-

Having gone through the impugned

judgment, we find that reliance placed on Ext.A2

judgment by the learned Subordinate Judge was

justified. Ext.A2 was in respect of the same

acquisition. It is brought to our notice that many

of the judgments covered by Ext.A2 common

judgment have not been appealed against. Thus,

to a great extent Ext.A2 has attained finality. We

also notice that the total stakes involved in this

appeal is not much. For all these reasons, we are

not inclined to entertain this appeal any longer.

This appeal is dismissed.

PIUS C. KURIAKOSE
JUDGE

C. K. ABDUL REHIM
JUDGE
kns/-