IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 532 of 2009()
1. THE MANAGING DIRECTOR, KSIDC,
... Petitioner
Vs
1. SMT. V.P.ZEENATH, W/O. YOUSAFF,
... Respondent
2. SPEICLA TAHSILDAR, L.A., THALASSERY.
For Petitioner :SRI.JOBY CYRIAC, SC, KSIDC
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :22/09/2009
O R D E R
PIUS C. KURIAKOSE &
K. SURENDRA MOHAN, JJ.
------------------------------------------------
L. A. A. No.532 of 2009
------------------------------------------------
Dated this the 22nd day of September, 2009
JUDGMENT
Pius C. Kuriakose, J
Service is complete on the party respondent.
But, there is no appearance for her. This appeal is by
the Requisitioning Authority and are aggrieved by the
re-fixation of the land value from Rs.6498/- per cent
to Rs.15,000/- per cent.
Our attention is drawn by Sri.Joby Cyriac, the
learned counsel for the appellant to the judgment of
this Court in K.S.I.D.C v. Vayalambron Krishnan
(2008(4) KLT 726). For the various reasons stated in
that judgment, the impugned judgment is liable to be
interfered with. Accordingly, we set aside the
L. A. A. No.532 of 2009 -2-
impugned judgment and decree and remand
L.A.R.392/05 to the Sub Court, Thalassery. The Sub
Court is directed to afford opportunity to all parties to
adduce whatever further evidence they want to.
Thereafter, the court shall pass the revised judgment
on the basis of the entirety of the evidence which
comes on record. Refund full court fee paid on the
appeal memo to the appellant.
PIUS C. KURIAKOSE
JUDGE
K. SURENDRA MOHAN
JUDGE
kns/-