Kerala High Court
State Of Kerala vs V. Sreenivasa Sharma on 13 February, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 174 of 2009()
1. STATE OF KERALA,
... Petitioner
Vs
1. V. SREENIVASA SHARMA,
... Respondent
2. J. LEKSHMI AMMAL,
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :13/02/2009
O R D E R
PIUS.C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
------------------------
L.A.A.No.174 of 2009
------------------------
Dated this the 13th day of February, 2009
JUDGMENT
Pius C.Kuriakose, J.
We are not inclined to admit this appeal since it is fairly
conceded by the learned Government Pleader that enhancement
at the rates granted under the impugned judgment i.e. from
Rs.156830/- per Are to Rs.6,00,000/- Lakhs per Are in identical
cases covered by the very same acquisition project pursuant to
the very same notification under Section 4 (1) has been
approved by this court in other cases.
The appeal will stand dismissed in limine.
PIUS.C.KURIAKOSE,JUDGE
C.K.ABDUL REHIM, JUDGE
dpk