IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1700 of 2008(D)
1. STATE OF KERALA.
... Petitioner
Vs
1. IBRAHIMKUTTY, S/O.MAIMU, ALUNGAPARAMBU,
... Respondent
2. AMINA, W/O.IBRAHIMKUTTY, ALUNGAPARAMBU,
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.MANZOOR ALI.K.A.
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :26/08/2009
O R D E R
PIUS C. KURIAKOSE &
K. SURENDRA MOHAN, JJ.
------------------------------------------------
L. A. A. No.1700 of 2008
------------------------------------------------
Dated this the 26th day of August, 2009
JUDGMENT
Pius C. Kuriakose, J
The Registry reports to us that against the
judgment in L.A.R.88/2000 of Additional Sub Court,
North Paravur, the Government did not prefer any
appeal and thus, that judgment has attained finality. It
is apparent that L.A.R.88/2000 also pertains to the
same acquisition and the Land Acquisition Officer had
granted the same value to the claimant in that case.
In view of the finality attained by judgment in
L.A.R.88/2000 we do not find justification for
entertaining this appeal. It is noticed that in
L.A.R.88/2000 also, the same rate of enhancement
L. A. A. No.1700 of 2008 -2-
was granted by the Reference Court.
This appeal, accordingly, will stand dismissed.
PIUS C. KURIAKOSE
JUDGE
K. SURENDRA MOHAN
JUDGE
kns/-