High Court Kerala High Court

Airport Director vs Thachannan Karikutty on 1 December, 2008

Kerala High Court
Airport Director vs Thachannan Karikutty on 1 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1474 of 2003()


1. AIRPORT DIRECTOR,
                      ...  Petitioner

                        Vs



1. THACHANNAN KARIKUTTY,
                       ...       Respondent

2. THACHANNAN KOTTIKUTTY,

3. DISTRICT COLLECTOR, MALAPPURAM.

                For Petitioner  :SRI.N.N.SUGUNAPALAN (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :01/12/2008

 O R D E R
              KURIAN JOSEPH & K.T.SANKARAN, JJ.
                -----------------------------------------
                       L.A.A.No.1474 of 2003
                -----------------------------------------
             Dated this the 1st day of December, 2008

                              JUDGMENT

Kurian Joseph,J.

This is an appeal filed by the requisitioning authority

aggrieved by the judgment and decree in L.A.R.No.125/1997 on the

file of the Sub Court, Manjeri. The acquisition is for the purpose of

Calicut Airport. The main contention taken is that the requisitioning

authority did not get an opportunity before the reference court. Being

a settled position, we set aside the judgment and decree in

L.A.R.No.125/1997. The matter is remitted to the Sub Court, Manjeri.

The appellant herein will stand impleaded as the additional respondent

in the reference. The reference court will issue fresh notice to the

parties and answer the reference within a period of four months from

the date of receipt of a copy of the judgment.

We make it clear that the appellant need not remit the balance

court fee. The appellant shall be entitled to refund of the court fee,

already paid.

(KURIAN JOSEPH, JUDGE)

(K.T.SANKARAN, JUDGE)
ahg.

KURIAN JOSEPH &
K.T.SANKARAN, JJ.

—————————

L.A.A.No.1474 of 2003

—————————-

JUDGMENT

1st December 2008