IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1604 of 2008()
1. KERALA STATE REPRESENTED BY THE SPECIAL
... Petitioner
Vs
1. KUTTAN KUMARAN, KONATTU, PALLIPPURAM.
... Respondent
2. SUKUMARAN, S/O.VELAYUDHAN,
3. 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 :15/09/2008
O R D E R
KURIAN JOSEPH & K.T.SANKARAN, JJ.
----------------------------------------------
L.A.A. No.1604 of 2008
----------------------------------------------
Dated 15th September, 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. It is not in dispute that connected matters have already
been dismissed by this court. Therefore, this appeal is dismissed.
I.A.No. 3690/08 : Dismissed.
KURIAN JOSEPH, JUDGE.
K.T.SANKARAN, JUDGE.
tgs
KURIAN JOSEPH &
K.T.SANKARAN, JJ
———————————————-
L.A.A. No.1604 of 2008
———————————————-
J U D G M E N T
Dated 15th September, 2008.