High Court Kerala High Court

State Of Kerala vs Rugmini Amma Chandrika Amma on 16 March, 2009

Kerala High Court
State Of Kerala vs Rugmini Amma Chandrika Amma on 16 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 364 of 2008()


1. STATE OF KERALA.
                      ...  Petitioner

                        Vs



1. RUGMINI AMMA CHANDRIKA AMMA,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.JOHN BRITTO

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :16/03/2009

 O R D E R
        PIUS.C.KURIAKOSE & K.SURENDRA MOHAN, JJ.
                     ------------------------
                    L.A.A.No. 364 OF 2008
                     ------------------------

            Dated this the 16th day of March, 2009

                          JUDGMENT

Pius C.Kuriakose, J.

Even though the grounds raised in this memorandum of

appeal cannot be said to be totally unattractive, we are not

inclined to entertain this appeal, since we find that the total

stakes involved in this appeal is relatively low. We dismiss the

appeal on the reason that the stakes involved is low. However, it

is made clear that this judgment will not be quoted as a

precedent for any other land acquisition case.

PIUS.C.KURIAKOSE,JUDGE

K.SURENDRA MOHAN,JUDGE
dpk