Kerala High Court
State Of Kerala vs Narayana Pillai on 25 August, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 696 of 2008(D)
1. STATE OF KERALA
... Petitioner
Vs
1. NARAYANA PILLAI, NEDUMPARATH VEEDU,
... Respondent
2. GOURIKUTTY AMMA, NEDUMPARATH VEEDU,
3. JAYAKRISHNAN, NEDUMPARATH VEEDU,
4. JAYARAMAN, NEDUMPARATH VEEDU,
5. GAYATHRI, NEDUMPARATH VEEDU,
For Petitioner :ADDL.ADVOCATE GENERAL
For Respondent :SRI.K.L.NARASIMHAN
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :25/08/2009
O R D E R
PIUS C.KURIAKOSE &
K.SURENDRA MOHAN, JJ.
-------------------------------------------
L.A.Appeal No.696 of of 2008
-------------------------------------------
Dated this the 25th day of August, 2009
JUDGMENT
Pius C.Kuriakose,J.
Having gone through the impugned judgment, we
are of the view that the enhancement granted under
the same by the court below cannot be said to be
excessive. We approve the same. The appeal is
dismissed, but without any order as to cost.
PIUS C.KURIAKOSE,
JUDGE
K.SURENDRA MOHAN,
JUDGE
css/