IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 178 of 2010(D)
1. STATE OF KREALA.
... Petitioner
Vs
1. MAHILA, D/O.PADMANABHAN,
... Respondent
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 :25/02/2010
O R D E R
PIUS C. KURIAKOSE &
C. K. ABDUL REHIM, JJ.
------------------------------------------------
L. A. A. No.178 of 2010
------------------------------------------------
Dated this the 25th day of February, 2010
JUDGMENT
Pius C. Kuriakose, J
Even though several grounds have been
raised in the memorandum of appeal and
Sri.Basant Balaji, the learned Senior Government
Pleader has addressed arguments on the basis of
all those grounds, having gone through the
impugned judgment, we are of the view that the
finding entered by the learned Subordinate Judge
regarding the market value of the property is
quite reasonable and founded on evidence. We do
not find any warrant for interference at the
instance of the Government. The appeal will stand
L. A. A. No.178 of 2010 -2-
dismissed, but in the circumstances, without any
order as to costs.
PIUS C. KURIAKOSE
JUDGE
C. K. ABDUL REHIM
JUDGE
kns/-