High Court Kerala High Court

State Of Kerala vs Giridas on 7 October, 2008

Kerala High Court
State Of Kerala vs Giridas on 7 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1667 of 2008()


1. STATE OF KERALA, REP. BY THE SPECIAL
                      ...  Petitioner

                        Vs



1. GIRIDAS, SATHYAPURATH, PALLIPPURAM.
                       ...       Respondent

2. SALEENA KUMARI, SATHYAPURATH,

3. THE MANAGING DIRECTOR, K.S.I.D.C.,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :07/10/2008

 O R D E R
             KURIAN JOSEPH & K.T.SANKARAN, JJ.
              -----------------------------------------
                 L.A.A.Nos.1667, 1668, 1691,
                     1718 & 1745 of 2008
              -----------------------------------------
           Dated this the 7th day of October, 2008

                            JUDGMENT

Kurian Joseph,J.

These are appeals filed by the State aggrieved by the

fixation of land value by the reference court, namely, Sub Court,

Cherthala. The acquisition is for the purpose of Industrial Growth

Centre, Pallippuram. It is not in dispute that connected matters

have already been dismissed by this court. Therefore, these

appeals are dismissed. The interlocutory applications for stay are

also dismissed.

(KURIAN JOSEPH, JUDGE)

(K.T.SANKARAN, JUDGE)
ahg.

KURIAN JOSEPH &
K.T.SANKARAN, JJ.

—————————
L.A.A.Nos.1667, 1668, 1691,
1718 & 1745 of 2008

—————————-

JUDGMENT

7th October, 2008