High Court Kerala High Court

K.Sandhya Rani vs State Of Kerala on 29 May, 2009

Kerala High Court
K.Sandhya Rani vs State Of Kerala on 29 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 79 of 2005(D)


1. K.SANDHYA RANI, FOREST QTS NO.618,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. ELECTRONICS TECHNOLOGY PARK (KERALA),

                For Petitioner  :SRI.M.RAJAGOPALAN NAIR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :29/05/2009

 O R D E R
          PIUS C.KURIAKOSE & P.Q.BARKATH ALI, J J
          ..................................................................................
                               LAA.NO.79 OF 2005
           ................................................................................
                     Dated this the 29th day of May 2009

                                        JUDGMENT

PIUS C.KURIAKOSE,J

This case pertains to acquisition of land included in

category No.4 for the purpose of Techno-Park pursuant to notification

dated.5.4.1994. In the appeal preferred by the Government, we have

approved the enhancement granted by the reference court. However,

this appeal is preferred by the claimant. No representation for the

appellant. This appeal will stand dismissed for default.

PIUS C.KURIAKOSE
JUDGE

P.Q.BARKATH ALI
JUDGE
RAV