High Court Kerala High Court

State Of Kerala vs C.N.Venu on 18 October, 2007

Kerala High Court
State Of Kerala vs C.N.Venu on 18 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA App No. 627 of 2004()


1. STATE OF KERALA, REPRESENTED BY
                      ...  Petitioner

                        Vs



1. C.N.VENU, CHIRACKAL, PALLIPPURAM
                       ...       Respondent

2. THE MANAGING DIRECTOR,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.G.D.PANICKER

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

 Dated :18/10/2007

 O R D E R
          KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
               -----------------------------------------
                L.A.A. NOs. 627 & 688 OF 2004 &
                L.A.A. NOs. 778 & 799 OF 2005
               -----------------------------------------
          Dated this the 18th day of October, 2007.

                         J U D G M E N T

Kurian Joseph, J.

These appeals pertain to acquisition of land for the purpose

of setting up Industrial Growth Centre of the K.S.I.D.C at

Cherthala. It is seen that by common judgment dated

30.06.2005 in L.A.A. No. 336/2004 and by another common

judgment in L.A.A. 725/2004, connected cases have already been

remanded to the reference court.

2. For parity of reasons, we set aside the judgment and

decree under appeal in these cases and remit the references to

the reference court, to be considered in accordance with the

directions in the judgments referred to above. In view of the

remand as above, the appellants in the appeals filed by the

requisitioning authority (L.A.A Nos. 688/04, 778 & 799/05) shall

be entitled to refund of the court fee.

KURIAN JOSEPH
JUDGE

HARUN-UL-RASHID
JUDGE
smp