IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 348 of 2000()
1. STATE OF KERALA
... Petitioner
Vs
1. TALHATH
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.N.C.JOSEPH
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :25/06/2009
O R D E R
PIUS C. KURIAKOSE & P.Q.BARKATH ALI, JJ.
-----------------------------------------------
LAA. No. 348 of 2000
-----------------------------------------------
Dated this the 25th day of June, 2009
J U D G M E N T
Pius C.Kuriakose, J.
This appeal by the Government pertains to acquisition
of land at Maradu Village in Kanayannur Taluk for
establishment of the E.E.C. Assisted Agricultural Market at
Maradu. It is brought to our notice that this Court by
common judgment in LAA. No. 30 of 2000 & Cross Objection
and by separate common judgment in LAA. No. 657 of 1999
and connected cases set aside the judgments and decrees of
the reference court granting enhancement at the rates
granted under the impugned judgment and remanded the
LAR cases to the reference court giving opportunity to both
sides to adduce fresh evidence. Following those judgments
we set aside the judgment and decree under appeal and
remand LAR. No. 87/95 on the files of the Sub Court,
Ernakulam to that court. That court will permit both sides
LAA. N0. 348/2000
-2-
to adduce fresh evidence and will pass a revised judgment
in the light of the entire evidence comes on record. The
parties shall appear before the reference court on 5-8-2009.
(PIUS C.KURIAKOSE, JUDGE)
(P.Q.BARKATH ALI, JUDGE)
ksv/-
LAA. N0. 348/2000
-3-
PIUS C.KURIAKOSE &
P.Q.BARKATH ALI, JJ.
LAA. No. 348 OF 2000
JUDGMENT
25th June, 2009