High Court Kerala High Court

State Of Kerala vs K.C.Paulose on 2 February, 2009

Kerala High Court
State Of Kerala vs K.C.Paulose on 2 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 26 of 2009()


1. STATE OF KERALA,
                      ...  Petitioner

                        Vs



1. K.C.PAULOSE, S/O.CHACKO, ROY'S VILLA
                       ...       Respondent

2. SMT. ANIES GEORGE, GEORGIA BHAVAN

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :02/02/2009

 O R D E R
           PIUS.C.KURIAKOSE & M.C.HARI RANI, JJ.
                      - - - - - - - - - - - - - - - - - - - - -
                             L.A.A.No.26 OF 2009
                  - - - - - - - - - - - - - - - - - - - - - - - - - -
                  Dated this the 2nd day of February, 2009

                                JUDGMENT

Pius.C.Kuriakose, J.

We found our order dated 12/01/2009 that the reliance placed on

the common judgment in L.A.R.Nos. 49/03 and 28/03 by the reference

court for granting enhancement under the present impugned judgment

was justified. The Registry reports that L.A.A.No.300/07 filed against

the judgment in L.A.R.No.28/03 was dismissed. But the decision in

L.A.A.No.300/07 turns on a finding that mistake was committed by

the land acquisition officer in categorising the lands involved in that

case. But the Government Pleader submits that L.A.A.196/07 filed

against L.A.R.No.49/03 was also dismissed by this court. Under the

above circumstances, there is no warrant for entertaining this appeal.

The appeal will stand dismissed in limine.

PIUS.C.KURIAKOSE
JUDGE

M.C.HARI RANI
JUDGE
sv.