Kerala High Court
State Of Kerala vs P.K.Cheriya Aboobacker on 17 September, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1006 of 2009()
1. STATE OF KERALA,
... Petitioner
Vs
1. P.K.CHERIYA ABOOBACKER, KOKKANISSERY,
... Respondent
2. U.KUNHIMOIDEEN HAJI, KOKKANISSERY
3. P.ABDUL RAZAK HAJI, KOKKANISSERY,
4. P.ABDUL MAJEED, KOKKANISSERY,
5. P.ABDUL LATHEEF, KOKKANISSERY,
6. THE SECRETARY, PAYYANNUR MUNICIPALITY,
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :17/09/2009
O R D E R
PIUS C.KURIAKOSE & K.SURENDRA MOHAN, JJ.
------------------------
L.A.A.No.1006 OF 2009
------------------------
Dated this the 17thday of September, 2009
JUDGMENT
Pius C.Kuriakose, J.
It is brought to our notice that enhancement at the rates
granted under the impugned judgment from Rs.6,91,000/- per
hectare to Rs.10,000/- per cent granted in other cases relating
to acquisition for the same purpose pursuant to the same
notification has already been approved by this court. Hence, we
do not find any warrant for admitting this appeal.
The appeal will stand dismissed in limine.
PIUS C.KURIAKOSE,JUDGE
K.SURENDRA MOHAN, JUDGE
dpk