High Court Kerala High Court

State Of Kerala vs Satheesan on 25 November, 2008

Kerala High Court
State Of Kerala vs Satheesan on 25 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 2223 of 2008()


1. STATE OF KERALA, REP. BY THE SPECIAL
                      ...  Petitioner

                        Vs



1. SATHEESAN, CHANIYILAYA NALATTIL,
                       ...       Respondent

2. JAYARAMAKURUP, CHANIYILAYA NALATTIL,

3. AMRITHASWARI, CHANIYILAYA NALATTIL

4. UMADEVI, CHANIYILAYA NALATTIL

5. SACHIDANANDAN, CHANIYILAYA NALATTIL,

6. SUDARSANAN, CHANIYILAYA NALATTIL

7. MANAGING DIRECTOR, KSIDC,

                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. 2223 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., Sub Court, Cherthala in L.A.R.No. 185 of 2003.

The acquisition is for the purpose of Industrial Growth Centre, Pallippuram

It is not in dispute that connected matters have already been dismissed by

this Court. Therefore, this Appeal is dismissed.

I.A.No. 4960 of 2008, the interlocutory application for stay, filed in

this Appeal is also dismissed.

KURIAN JOSEPH,
JUDGE.

K.T. SANKARAN,
JUDGE.

lk