IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA App No. 697 of 2003(D)
1. KOCHI INTERNATIONAL AIRPORT SOCIETY,
... Petitioner
Vs
1. SAJAN, S/O. ANTONY,
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.N.N.SUGUNAPALAN, SC, KIAS LTD.
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :19/09/2007
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
-----------------------------------------
L.A.A.No.697 of 2003
-----------------------------------------
Dated this the 19th day of September, 2007
JUDGMENT
Kurian Joseph,J.
This appeal is filed against the judgment and decree in
L.A.R.No.174/2000 on the file of the Additional Sub Court, North
Paravur. The acquisition is for the purpose of Kochi International
Airport. The reference court relied on the judgment in
L.A.R.No.294/1999. Learned counsel for the appellant submits that
the said judgment and decree has been set aside and the matter has
been remitted to the reference court as per judgment in
L.A.A.No.65/2003. For parity of reasons we set aside the judgment
and decree in this case and remit the matter to the reference court.
Since the matter is thus remanded, the appellant will be entitled to
refund of the court fee.
(KURIAN JOSEPH, JUDGE)
(HARUN-UL-RASHID, JUDGE)
ahg.
KURIAN JOSEPH &
HARUN-UL-RASHID, JJ.
—————————
L.A.A.No.697 of 2003
—————————-
JUDGMENT
19th September, 2007