High Court Kerala High Court

The Managing Director vs Bahuleyan on 9 October, 2007

Kerala High Court
The Managing Director vs Bahuleyan on 9 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA App No. 769 of 2005()


1. THE MANAGING DIRECTOR,
                      ...  Petitioner

                        Vs



1. BAHULEYAN,
                       ...       Respondent

2. LEELA,  -DO-  -DO-.

3. KERALA STATE,

                For Petitioner  :SRI.V.JAYAPRADEEP, SC, KSIDC

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :09/10/2007

 O R D E R
       KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
           ----------------------------------------------
                   L.A.A.No.769 of 2005
           ----------------------------------------------
                 Dated 9th October, 2007.

                       J U D G M E N T

Kurian Joseph, J.

This appeal is directed against the judgment and

decree in L.A.R.No.94/2003 on the file of the Sub Court,

Cherthala. Appellant is the requisitioning authority. The

acquisition is for the purpose of setting up an Industrial

Growth Centre at Pallippuram in Alappuzha District. It is

brought to our notice that a batch of Land Acquisition

Appeals have been disposed of by common judgment dated

30.6.2005 in L.A. Appeal 336/04 and connected cases,

remanding the matter to the Reference Court. It is also

seen that another batch of appeals also have been

disposed of interfering with the enhancement and directing

the Reference Court to consider the matter afresh, in the

judgment in L.A.A.No.725/04 and connected cases.

LAA NO.769/05 2

Therefore, the judgment and decree under appeal are set

aside and L.A.R.No.94/03 on the files of the Sub Court,

Cherthala is remanded to the said court to be considered

afresh. The appellant will be entitled to refund of the court

fee.

KURIAN JOSEPH, JUDGE.

HARUN-UL-RASHID, JUDGE.

tgs