IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1018 of 2009(D)
1. STATE OF KERALA, REPRESENTED BY THE
... Petitioner
Vs
1. MATHEW JOSHWA, KARAYORAM HOUSE,
... Respondent
2. KURIAN JOSHWA, KARAYORAM HOUSE,
3. CHACHAKUTY UTHUP, KARAYORAM HOUSE,
4. SHEELA UTHUP, KARAYORAM HOUSE,
5. LALA KURIAN UTHUP, KARAYORAM HOUSE,
6. ABRAHAM JOSHWA, KARAYORAM HOUSE,
7. G.C.D.A., REPRESENTED BY ITS SECRETARY,
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.MILLU DANDAPANI
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :08/09/2009
O R D E R
PIUS C.KURIAKOSE & K.SURENDRA MOHAN, JJ.
------------------------
L.A.A.No.1018 OF 2009
------------------------
Dated this the 8thday of September, 2009
JUDGMENT
Pius C.Kuriakose, J.
Having gone through the impugned judgment and having
considered the submissions addressed by Sri.P.K.Babu, learned
senior Government Pleader and having taken into account the
decision of this court pertaining to acquisition of property in the
same village, we are of the view that enhancement granted by
the reference court under the impugned judgment is by no
standard excessive. We do not find any justification for
entertaining this appeal. The appeal will stand dismissed in
limine.
PIUS C.KURIAKOSE,JUDGE
K.SURENDRA MOHAN, JUDGE
dpk