IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 976 of 2008()
1. STATE OF KERALA (THE SPECIAL TAHSILDAR,
... Petitioner
2. THE EXECUTIVE ENGINEER,
Vs
1. MADHAVAN VARADHARAJAN,VELATTU
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.M.AJAY
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.P.BALACHANDRAN
Dated :21/07/2008
O R D E R
KURIAN JOSEPH & K.P.BALACHANDRAN, JJ.
-----------------------------------------
L.A.A.No.976 of 2008
-----------------------------------------
Dated this the 21st day of July, 2008
JUDGMENT
Kurian Joseph,J.
C.M.Appln.No.1040/2008: Heard. Delay condoned.
This is an appeal filed against the judgment and
decree in L.A.R.No.39/2003 on the file of the Sub Court,
Thiruvananthapuram. The acquisition is for the purpose of
Thiruvananthapuram-Neyyattinkara Bye-pass. The relied on
judgment has become final by the judgment in
L.A.A.No.166/2006. Hence the appeal is dismissed.
I.A.No.2228/2008 is also dismissed.
(KURIAN JOSEPH, JUDGE)
(K.P.BALACHANDRAN, JUDGE)
ahg.
KURIAN JOSEPH &
K.P.BALACHANDRAN, JJ.
—————————
L.A.A.No.976 of 2008
—————————-
JUDGMENT
21st July, 2008