Kerala High Court
State Of Kerala vs Sadanandan on 14 November, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 2056 of 2008(D)
1. STATE OF KERALA, REPRESENTED BY THE
... Petitioner
Vs
1. SADANANDAN, KALAPPURAKKAL FROM
... Respondent
2. KESAVAKUNJUKUTTAN, KOOVAKKATTUCHIRAYIL,
3. RAMAN, KOOVAKKATTUCHIRAYIL, PALLIPPURAM.
4. USHA, KOOVAKKATTUCHIRAYIL, PALLIPPURAM.
5. MANEESH, KOOVAKKATTUCHIRAYIL,
6. THE MANAGING DIRECTOR, K.S.I.D.C.,
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.T.SANKARAN
Dated :14/11/2008
O R D E R
KURIAN JOSEPH & K.T.SANKARAN, JJ.
----------------------------------------------
L.A.A. No.2056 of 2008
----------------------------------------------
Dated 14th November, 2008.
J U D G M E N T
Kurian Joseph, J.
This is an appeal filed by the State aggrieved by the fixation of
land value by the reference court, viz., Sub Court, Cherthala.
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.4567/08 : Dismissed.
KURIAN JOSEPH, JUDGE.
K.T.SANKARAN, JUDGE.
tgs
KURIAN JOSEPH &
K.T.SANKARAN, JJ
———————————————-
L.A.A. No.2056 of 2008
———————————————-
J U D G M E N T
Dated 14th November, 2008.