IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 912 of 2008()
1. STATE OF KERALA REP. BY THE
... Petitioner
Vs
1. MR.MATHEW KUNJAVARA,
... Respondent
2. THE DEPUTY CHIEF ENGINEER,
For Petitioner :ADDL.ADVOCATE GENERAL
For Respondent :SRI.JIMMY JOHN VELLANIKARAN
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.T.SANKARAN
Dated :06/11/2008
O R D E R
KURIAN JOSEPH & K.T. SANKARAN, JJ.
.............................................
L.A.A.No. 912 OF 2008
..............................................
Dated this the 6th November, 2008
J U D G M E N T
Kurian Joseph, J:
The appeal is filed by the State aggrieved by the fixation of
land value by the reference court, viz., Sub Court, Ernakulam.
The acquisition is for the purpose of doubling the railway track
between Ernakulam and Mulanthuruthy. It is not in dispute that
all the connected matters relating to the same acquisition have
been dismissed by this court. Therefore, this appeal is also liable
to be dismissed and it is dismissed.
I.A.No. 2015/08 in L.A.A.No. 912 of 2008 :
Dismissed.
KURIAN JOSEPH,
JUDGE.
K.T. SANKARAN,
JUDGE.
lk