IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 770 of 2009()
1. STATE OF KERALA,
... Petitioner
Vs
1. K.C.JOSEPH, S/O.CHACKO,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :24/07/2009
O R D E R
PIUS C.KURIAKOSE & P.Q.BARKATH ALI, JJ.
------------------------
L.A.A.No.770 OF 2009
------------------------
Dated this the 24th day of July, 2009
JUDGMENT
Pius C.Kuriakose, J.
Even though it would appear that adoption of multiplier of
12 is contrary to the judgment of the Supreme Court referred to
in the appeal memorandum, we notice that the property under
acquisition was coffee plantation and the learned Subordinate
Judge’s judgment is supported by the judgment of a Division
Bench of this court, which takes the view that the number of
multiplier to be adopted will vary on the basis of the nature of the
trees, etc. The total stakes involved in this appeal is also not
much. We do not find any warrant for interference.
The appeal will stand dismissed.
PIUS C.KURIAKOSE,JUDGE
P.Q.BARKATH ALI, JUDGE
dpk