Kerala High Court
State Of Kerala vs Edappally Vasudevan Ganapathy … on 4 August, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 923 of 2010()
1. STATE OF KERALA,REP.BY THE SPECIAL
... Petitioner
2. THE EXECUTIVE ENGINEER,NH (B) DIVISION
Vs
1. EDAPPALLY VASUDEVAN GANAPATHY RAJA,
... Respondent
2. THE PRESIDENT AND SECRETARY MUTHIYADHEEN
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :04/08/2010
O R D E R
PIUS C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
------------------------
L.A.A.No. 923 OF 2010
------------------------
Dated this the 4th day of August , 2010
JUDGMENT
Pius C.Kuriakose, J.
Having regard to the decision taken by this Court in L.A.A.
No.885/2010 and various other cases pertaining to acquisition of
land for the same purpose in the same village, we do not find any
warrant for interference. The appeal is dismissed in limine. No
costs.
PIUS C.KURIAKOSE,JUDGE
C.K.ABDUL REHIM , JUDGE
dpk