IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA App No. 1050 of 2004()
1. SPECIAL TAHSILDAR (L.A),
... Petitioner
2. THE EXECUTIVE ENGINEER,
Vs
1. A.DEVI, W/O. BHASKARAN,
... Respondent
2. P.JAYAPRAKASAN, S/O. BHASKARAN,
3. P.PRADEEP, S/O. BHASKARAN,
4. P.VINOD, S/O. BHASKARAN,
5. P.PRASANNA, D/O. BHASKARAN,
6. P.PRASANTH, S/O. BHASKARAN,
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.P.V.KUNHIKRISHNAN
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :22/10/2007
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
------------------------------------------------------------------
L.A.A. 1050, 1052 & 1054 of 2004
------------------------------------------------------------------
Dated: October 22, 2007
JUDGMENT
Kurian Joseph, J.
These appeals are filed by the State aggrieved by the fixation of
land value by the Reference Court – Sub Court, Kozhikode. The
acquisition is for Calicut Bye Pass. The properties are in Nellicode village.
It is brought to our notice that the land value fixed in these cases has
become final in view of the judgment in LAA No.872/2005. Therefore
these appeals are dismissed.
KURIAN JOSEPH
JUDGE
HARUN-UL-RASHID
JUDGE.
mt/-