Kerala High Court
Kerala State Represented By … vs Vasumathiamma on 18 December, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA App No. 1485 of 2005()
1. KERALA STATE REPRESENTED BY DISTRICT
... Petitioner
Vs
1. VASUMATHIAMMA, PADMAVILASAN,
... Respondent
2. NATIONAL WATER WAYS NO.III, ALAPPUZHA
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.T.K.VENUGOPALAN
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :18/12/2007
O R D E R
Kurian Joseph & Harun-Ul-Rashid, JJ.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
L.A.A. No. 1485/2005 and 63/2006
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 18th day of December, 2007
JUDGMENT
These appeals are filed by the State aggrieved by the fixation of land
value in respect of acquisition of land for Inland Water Ways Authority of
India. The property is situated in Mullakkal Village, Alappuzha. It is
brought to our notice that the appeals filed by the requisitioning authority
have already been dismissed. Therefore, the appeals are dismissed.
Sd/-Kurian Joseph,
Judge.
Sd/-Harun-Ul-Rashid,
Judge.
/true copy/
P.A. to Judge.
mn.