Kerala High Court
State Of Kerala vs Georgekutty on 28 May, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 483 of 2005()
1. STATE OF KERALA.
... Petitioner
Vs
1. GEORGEKUTTY, S/O.PAPPY,
... Respondent
2. NTPC LTD., KAYAMKULAM.
For Petitioner :SRI.RAJAN JOSEPH, ADDL.A.G.
For Respondent :SRI.K.SASIKUMAR
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :28/05/2009
O R D E R
PIUS.C.KURIAKOSE & P.Q.BARKATH ALI, JJ.
- - - - - - - - - - - - - - - - - - - - -
L.A.A .No.483 OF 2005
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 28th day of May, 2009
JUDGMENT
Pius.C.Kuriakose, J.
This appeal by the government is directed against the award of
the land acquisition reference court, Mavelikkara in L.A.R.No.94/1998.
The acquisition was for the purpose of National Thermal Power
Corporation Ltd. It is seen that L.A.A.No.1237/2003 is filed before
this court against the same judgment and decree by the above
requisitioning authority. In view of the pendency of
L.A.A.No.1237/2003, this appeal will stand dismissed as unnecessary.
Merits of the grounds raised in this appeal will be examined in
L.A.A.No.1237/2003.
PIUS.C.KURIAKOSE
JUDGE
P.Q.BARKATH ALI
JUDGE
sv.