Kerala High Court
State Of Kerala vs Sainaba Kunju on 8 September, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1452 of 2007()
1. STATE OF KERALA
... Petitioner
Vs
1. SAINABA KUNJU, D/O KUNJUMMAR KUNJU,
... Respondent
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 :08/09/2009
O R D E R
PIUS C.KURIAKOSE & K.SURENDRA MOHAN, JJ.
------------------------
L.A.A.No.1452 OF 2007
------------------------
Dated this the 8th day of September, 2009
JUDGMENT
Pius C.Kuriakose, J.
Even though Sri.P.K.Babu has addressed us strenuously on
all the grounds raised in the memorandum of appeal, having
gone through the impugned judgment, we are of the view that
the finding entered therein relating to the correct market value of
the property at the relevant time is a correct finding. We do not
find any warrant for interference. The appeal will stand
dismissed. No cost.
PIUS C.KURIAKOSE,JUDGE
K.SURENDRA MOHAN, JUDGE
dpk