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