IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1436 of 2007(D)
1. STATE OF KERALA,
... Petitioner
Vs
1. BHARGAVI URVASI,
... Respondent
2. CHANDRADAS, TC.NO.24/344,
3. BOSE, TC.NO.5/179,
4. N.UNNI, SIVADARSANAM, KADAVOOR,
5. USHAKUMARI,
6. PRASAD, KARTHIKA, KADAVOOR,
7. N.RAJU, KOCHUTHENGUVILAYIL VEEDU,
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.JOHN BRITTO
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :16/07/2010
O R D E R
PIUS C. KURIAKOSE &
C. K. ABDUL REHIM, JJ.
------------------------------------------------
L. A. A. No.1436 of 2007
------------------------------------------------
Dated this the 16th day of July, 2010
JUDGMENT
Pius C. Kuriakose, J
Even though attractive grounds have been raised in
the memorandum of appeal and Smt.P.N.Sumangala, the
learned Government Pleader addressed submissions
based on those grounds as we notice the judgment of this
Court in LAA.374/09 pertaining to acquisition of property
in a different category but acquired for the same purpose,
we do not find warrant for interference. The appeal will
stand dismissed. No costs.
PIUS C. KURIAKOSE
JUDGE
C. K. ABDUL REHIM
JUDGE
kns/-