High Court Kerala High Court

State Of Kerala vs Susamma on 26 September, 2007

Kerala High Court
State Of Kerala vs Susamma on 26 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA App No. 680 of 2004(D)


1. STATE OF KERALA.
                      ...  Petitioner

                        Vs



1. SUSAMMA, W/O.ISSAC (APPACHAN),
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.V.K.SUNIL

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :26/09/2007

 O R D E R
                  KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
                 ------------------------------------------------------------------
                               L.A.A. No. 680 of 2004-D
                 ------------------------------------------------------------------
                              Dated: September 26, 2007

                                         JUDGMENT

Kurian Joseph, J.

This appeal is filed against the judgment and decree in LAR No.257/2002

on the file of the Prl. Sub Court, Kottayam. The acquisition was for the MVIP

Branch Canal. It is seen that the enhancement is only upto 60%. It is brought to

our notice that in several cases this court has sustained such enhancement at

60%. Therefore, this appeal is dismissed.

KURIAN JOSEPH
JUDGE

HARUN-UL-RASHID
JUDGE.

mt/-