High Court Kerala High Court

State Of Kerala Represented By The vs C.Chandran on 28 June, 2010

Kerala High Court
State Of Kerala Represented By The vs C.Chandran on 28 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1210 of 2009()


1. STATE OF KERALA REPRESENTED BY THE
                      ...  Petitioner

                        Vs



1. C.CHANDRAN, CHONANGARA MEETHAL,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.NIRMAL. S

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :28/06/2010

 O R D E R
     PIUS C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
                 ----------------------------------
        L.A.A. Nos.1210, 1364 and 1449 of 2009
                ----------------------------------
            Dated this the 28th day of June, 2010


                      J U D G M E N T

———————-

Pius C.Kuriakose,J.

We do not find justification for entertaining this

appeal any longer. We notice that under our own

judgment in LAA.No.774/2006 we have re-fixed the

market value of wet land involved in the very same

acquisition at Rs.50,000/- per cent. Hence these appeals

are dismissed without any order as to costs.

PIUS C.KURIAKOSE, JUDGE.

C.K.ABDUL REHIM, JUDGE.

okb