IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 967 of 2007()
1. STATE OF KERALA, REPRESENTED BY
... Petitioner
Vs
1. SUSEELAN,
... Respondent
2. THE DIRECTOR,
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.V.SANTHARAM, SC, IWAI
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :05/06/2009
O R D E R
PIUS.C.KURIAKOSE & P.Q.BARKATH ALI, JJ.
------------------------
L.A.A.Nos.438,539, 780,903,919,967 OF 2007
182, 525,1641/2008
------------------------
Dated this the 5th day of June, 2009
JUDGMENT
Pius C.Kuriakose, J.
These are all appeals preferred by the State against the
judgments and decrees of the reference court enhancing the
compensation. But, it is seen that the Requisitioning authority
has preferred appeals against the same judgment and decree of
the reference court. In view of the pendency of the appeals
preferred by the requisitioning authority, it is not necessary that
the appeals preferred by the State are any longer entertained,
since there will be a duplication. Therefore, appeals preferred by
the State are dismissed. But, it is made clear that the merits of
the grounds raised in the appeal memoranda filed by the
Government will be examined in the appeals preferred by the
Requisitioning authority.
PIUS.C.KURIAKOSE,JUDGE
P.Q.BARKATH ALI, JUDGE
dpk