High Court Kerala High Court

State Of Kerala vs N.Anilkumar on 25 November, 2008

Kerala High Court
State Of Kerala vs N.Anilkumar on 25 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 2211 of 2008()


1. STATE OF KERALA, REP. BY THE DISTRICT
                      ...  Petitioner
2. EXECUTIVE ENGINEER, (ROADS),

                        Vs



1. N.ANILKUMAR, VADAKKE VILAKATHU VEEDU
                       ...       Respondent

2. N.RAJEEV.VADAKKE VILAKATHU VEEDU

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

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

 Dated :25/11/2008

 O R D E R
             KURIAN JOSEPH & K.T. SANKARAN, JJ.
                     .................................................
                        L.A.A. No. 2211 OF 2008
                    ...................................................
                      Dated this the 25th November, 2008



                               J U D G M E N T

Kurian Joseph, J:

This Appeal is filed by the State aggrieved by the fixation of land value

by the Reference Court, viz., II Addl. Sub Court, Thiruvananthapuram in

L.A.R.No. 153 of 1998. The acquisition is for the purpose of Electronic

Technopark, Thiruvananthapuram. It is not in dispute that connected

matters have already been dismissed by this Court. Therefore, this Appeal

is dismissed.

I.A.No. 4949 of 2008, the interlocutory application for stay, filed in

this Appeal is also dismissed.

KURIAN JOSEPH,
JUDGE.

K.T. SANKARAN,
JUDGE.

lk