IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 360 of 2009(D)
1. STATE OF KERALA
... Petitioner
2. THE EXECUTIVE ENGINEER,
Vs
1. DEVAKY,
... Respondent
2. JALAJA, W/O. RAVEENDRAN,
3. K.K.BABY W/O. SASI,
For Petitioner :ADDL.ADVOCATE GENERAL
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :25/03/2009
O R D E R
PIUS.C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
------------------------
L.A.A.No.360 OF 2009
------------------------
Dated this the 25th day of March, 2009
JUDGMENT
Pius C.Kuriakose, J.
Even though Sri.Basant Balaji, learned senior Government
Pleader, has addressed us very strenuously, having gone
through the impugned judgment, we find that the findings
entered therein regarding the market value of the property are
reasonable findings which are based on evidence. Of course,
there is some force in the submission of the learned Government
Pleader that the Subordinate Judge has granted 30%
enhancement towards value of the buildings, without any
acceptable materials to support the same. After all what has
been granted on that count is below Rs.9,000/- and we are not
inclined to interfere with that also.
The appeal will stand dismissed in limine.
PIUS.C.KURIAKOSE,JUDGE
C.K.ABDUL REHIM, JUDGE
dpk