High Court Kerala High Court

State Of Kerala vs N.A.Mohammad Kunhi on 12 October, 2009

Kerala High Court
State Of Kerala vs N.A.Mohammad Kunhi on 12 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1025 of 2009()


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

                        Vs



1. N.A.MOHAMMAD KUNHI,
                       ...       Respondent

2. P.A.NAFEESA, W/O.LATE ABDHULLA KUNHI,

3. N.A.ASHRAF, S/O.LATE ABDHULLA KUNHI,

4. N.A.ABIDALI, S/O.LATE ABDHULLA KUNHI,

5. N.A.MOHAMMED ALIAS UMBU,

6. THE DEPUTY CHIEF ENGINEER (CONSTRUCTION)

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.IMTHIYAZ AHAMED

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :12/10/2009

 O R D E R
        PIUS C.KURIAKOSE & K.SURENDRA MOHAN, JJ.
                     ------------------------
                    L.A.A.No.1025 OF 2009
                     ------------------------

            Dated this the 12th day of October, 2009

                          JUDGMENT

Pius C.Kuriakose, J.

It is submitted by the learned Government Pleader

Smt.Latha T.Thankappan and fairly conceded by the learned

counsel for the claimants that in view of the judgment of this

court in L.A.A. No.308/2009 pertaining to another case relating

to the same acquisition, the impugned judgment will have to be

interfered with and the case remanded to the Sub Court,

Kasaragod. A copy of the judgment in L.A.A. 308/2009 is placed

before us. We are of the view that for the reasons stated in that

judgment, the impugned judgment is liable to be interfered with.

2. Accordingly, we set aside the judgment and decree

under appeal and remand L.A.R. No. 78/2001 to the Sub Court,

Kasaragod. The claimants/respondents are directed to place a

copy of the judgment in L.A.A. No. 378/2009 also before the

Reference Court. The Reference Court will pass revised judgment

after giving opportunity to both sides for adducing whatever

further evidence they want to. Revised Judgment will be passed

L.A.R..No.1025/2009 2

on the basis of the entirety of the evidence which comes on

record and keeping in mind the observation of this court in L.A.A.

No. 308/2009. The Reference Court will consolidate L.A.R. No.

78/2001 with all other connected matters pending before that

court and will pass revised judgment within the time frame fixed

in the judgment in L.A.A. No.308/2009.

PIUS C.KURIAKOSE,JUDGE

K.SURENDRA MOHAN, JUDGE
dpk