IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA App No. 171 of 2003()
1. MATHAI OUSEPH, RESIDING AT
... Petitioner
Vs
1. STATE OF KERALA.
... Respondent
2. KERALA STATE HOUSING BOARD,
For Petitioner :SRI.B.KRISHNA MANI
For Respondent :SRI.P.C.IYPE, SC, KSHB
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :04/02/2008
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
----------------------------------------------
L.A.A.No. 171 OF 2003
----------------------------------------------
Dated 4th February, 2008.
J U D G M E N T
Kurian Joseph, J.
C.M.P. No.561/2003 : Delay condoned.
This is an appeal filed by the claimant aggrieved by
the fixation of land value by the reference court-Sub Court,
Kottayam in LAR 36/94. The acquisition is for the purpose of
construction of buildings by the Housing Board. It is brought to
our notice that all the connected appeals and cross objections
filed by the claimants have been dismissed by this court (one
such judgment is in LAA 271/99). Therefore, this appeal is
dismissed, however, clarifying that in case the appellant has not
been given the statutory benefit of interest on solatium, the same
shall be granted with effect from 19.9.2001.
KURIAN JOSEPH, JUDGE.
HARUN-UL-RASHID, JUDGE.
tgs
OP NO. 2
KURIAN JOSEPH &
HARUN-UL-RASHID, JJ
———————————————-
L.A.A. NO.171 OF 2003
———————————————-
J U D G M E N T
Dated 4th February, 2008.