High Court Kerala High Court

The General Manager vs Madmullathil Puzhakkal Saromma on 25 November, 2008

Kerala High Court
The General Manager vs Madmullathil Puzhakkal Saromma on 25 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1614 of 2008()


1. THE GENERAL MANAGER,
                      ...  Petitioner

                        Vs



1. MADMULLATHIL PUZHAKKAL SAROMMA,
                       ...       Respondent

2. THE GOVERNMENT OF KERALA, REP.BY

                For Petitioner  :SRI.D.KRISHNANKUTTY PILLAI

                For Respondent  :GOVERNMENT PLEADER(NO MEMO)

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :25/11/2008

 O R D E R
                      PIUS.C.KURIAKOSE,J.
                      ------------------------
                     L.A.A.No. 1614 OF 2008
                      ------------------------
           Dated this the 25th day of November, 2008

                            JUDGMENT

Service is completed. No appearance for the 1st respondent

claimant. I had occasion to deal with other cases pertaining to

the acquisition pursuant to the very same section 4(1)

notification in the same village and for the same purpose. By the

common judgment in L.A.A.No.1452/2008 series, I set aside the

judgment and decree of the court below and remanded the

matter to the court below for taking fresh decision. In view of

the reasons stated in my judgment in L.A.A. 1452/2008 series,

the impugned judgment in this case is also liable to be interfered

with.

Accordingly, appeal will stand allowed. Judgment and

decree under appeal are set aside and L.A.R. No.261/2005 is

remanded to the court below for fresh decision in the light of the

observations contained in my common judgment in L.A.A.

No.1452/2008. The court below will give opportunity to both

L.A.A..No.1614/2008 2

sides to adduce further evidence and will take fresh decision in

the light of the entire evidence which comes on record at the

earliest and at any rate within four months of the parties entering

appearance pursuant to the order of remand. Refund full court

fee paid on the appeal memo to the counsel for the appellant.

(PIUS.C.KURIAKOSE,JUDGE)
dpk