IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 450 of 2007()
1. STATE OF KERALA.
... Petitioner
Vs
1. G.SREEDHARAN,
... Respondent
2. S.RADHA, THOTTARIKATHU VEEDU,
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 :23/10/2009
O R D E R
PIUS C.KURIAKOSE & K.SURENDRA MOHAN, JJ.
------------------------
L.A.A.No.450 OF 2007
------------------------
Dated this the 23rd day of October, 2009
JUDGMENT
Pius C.Kuriakose, J.
The Registry reports that L.A.A. No.407/2003 filed against
L.A.R.No.373/96 is already disposed of. But it is submitted by
Sri.Basant Balaji, learned senior Government Pleader that in the
light of the judgment of this court in L.A.A. No.911/2006 granting
approval to the proportionate enhancement granted in another
case pertaining to the very same acquisition, there may not be
much scope in this appeal. We are of the view that in view of
the above judgment, it is not necessary to entertain this appeal.
The appeal will stand dismissed. No costs.
PIUS C.KURIAKOSE,JUDGE
K.SURENDRA MOHAN, JUDGE
dpk