High Court Kerala High Court

Special Tahsildar (L.A) vs A.Devi on 22 October, 2007

Kerala High Court
Special Tahsildar (L.A) vs A.Devi on 22 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA App No. 1050 of 2004()


1. SPECIAL TAHSILDAR (L.A),
                      ...  Petitioner
2. THE EXECUTIVE ENGINEER,

                        Vs



1. A.DEVI, W/O. BHASKARAN,
                       ...       Respondent

2. P.JAYAPRAKASAN, S/O. BHASKARAN,

3. P.PRADEEP, S/O. BHASKARAN,

4. P.VINOD, S/O. BHASKARAN,

5. P.PRASANNA, D/O. BHASKARAN,

6. P.PRASANTH, S/O. BHASKARAN,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.P.V.KUNHIKRISHNAN

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :22/10/2007

 O R D E R
               KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
             ------------------------------------------------------------------
                 L.A.A. 1050, 1052 & 1054 of 2004
              ------------------------------------------------------------------
                             Dated: October 22, 2007

                                      JUDGMENT

Kurian Joseph, J.

These appeals are filed by the State aggrieved by the fixation of

land value by the Reference Court – Sub Court, Kozhikode. The

acquisition is for Calicut Bye Pass. The properties are in Nellicode village.

It is brought to our notice that the land value fixed in these cases has

become final in view of the judgment in LAA No.872/2005. Therefore

these appeals are dismissed.

KURIAN JOSEPH
JUDGE

HARUN-UL-RASHID
JUDGE.

mt/-