IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1758 of 2007(D)
1. SPECIAL TAHSILDAR (L.A.),
... Petitioner
2. THE DISTRICT COLLECTOR,
Vs
1. GOPI ASARI, S/O. KRISHNAN,
... Respondent
2. ADMINISTRATOR,
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.P.K.RAVISANKAR
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :12/02/2009
O R D E R
PIUS.C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
------------------------
W.P.(C)No.1758 OF 2007
------------------------
Dated this the 12th day of February, 2009
JUDGMENT
Pius C.Kuriakose, J.
We fail to see why the Government should prefer this
appeal. Under point No.1, the learned Subordinate Judge has
found that the claimant respondent had not filed an application
for reference under Section 18 and hence the Land acquisition
reference under Section 18 is not maintainable. Though under
point No.2, the learned Judge proceeded to determine the correct
market value of the property in deference to the reference sent
to him. But, ultimately under Point No.3, the learned
Subordinate Judge has decided that reference is only to be
dismissed in the light of the decision of point No.1.
The appeal will stand dismissed as unnecessary.
PIUS.C.KURIAKOSE,JUDGE
C.K.ABDUL REHIM, JUDGE
dpk