High Court Kerala High Court

Mathai Ouseph vs State Of Kerala on 4 February, 2008

Kerala High Court
Mathai Ouseph vs State Of Kerala on 4 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA App No. 171 of 2003()


1. MATHAI OUSEPH, RESIDING AT
                      ...  Petitioner

                        Vs



1. STATE OF KERALA.
                       ...       Respondent

2. KERALA STATE HOUSING BOARD,

                For Petitioner  :SRI.B.KRISHNA MANI

                For Respondent  :SRI.P.C.IYPE, SC, KSHB

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :04/02/2008

 O R D E R
            KURIAN JOSEPH &  HARUN-UL-RASHID,  JJ.

                 ----------------------------------------------

                        L.A.A.No. 171  OF  2003

                 ----------------------------------------------

                       Dated 4th  February, 2008.


                               J U D G M E N T

Kurian Joseph, J.

C.M.P. No.561/2003 : Delay condoned.

This is an appeal filed by the claimant aggrieved by

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

Kottayam in LAR 36/94. The acquisition is for the purpose of

construction of buildings by the Housing Board. It is brought to

our notice that all the connected appeals and cross objections

filed by the claimants have been dismissed by this court (one

such judgment is in LAA 271/99). Therefore, this appeal is

dismissed, however, clarifying that in case the appellant has not

been given the statutory benefit of interest on solatium, the same

shall be granted with effect from 19.9.2001.

KURIAN JOSEPH, JUDGE.

HARUN-UL-RASHID, JUDGE.

tgs

OP NO. 2

KURIAN JOSEPH &

HARUN-UL-RASHID, JJ

———————————————-

L.A.A. NO.171 OF 2003

———————————————-

J U D G M E N T

Dated 4th February, 2008.