High Court Kerala High Court

Kochi International Airport … vs Sajan on 19 September, 2007

Kerala High Court
Kochi International Airport … vs Sajan on 19 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA App No. 697 of 2003(D)


1. KOCHI INTERNATIONAL AIRPORT SOCIETY,
                      ...  Petitioner

                        Vs



1. SAJAN, S/O. ANTONY,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.N.N.SUGUNAPALAN, SC, KIAS LTD.

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :19/09/2007

 O R D E R
            KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
                -----------------------------------------
                        L.A.A.No.697 of 2003
                -----------------------------------------
           Dated this the 19th day of September, 2007

                              JUDGMENT

Kurian Joseph,J.

This appeal is filed against the judgment and decree in

L.A.R.No.174/2000 on the file of the Additional Sub Court, North

Paravur. The acquisition is for the purpose of Kochi International

Airport. The reference court relied on the judgment in

L.A.R.No.294/1999. Learned counsel for the appellant submits that

the said judgment and decree has been set aside and the matter has

been remitted to the reference court as per judgment in

L.A.A.No.65/2003. For parity of reasons we set aside the judgment

and decree in this case and remit the matter to the reference court.

Since the matter is thus remanded, the appellant will be entitled to

refund of the court fee.

(KURIAN JOSEPH, JUDGE)

(HARUN-UL-RASHID, JUDGE)
ahg.

KURIAN JOSEPH &
HARUN-UL-RASHID, JJ.

—————————
L.A.A.No.697 of 2003

—————————-

JUDGMENT

19th September, 2007