IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1218 of 2007(D)
1. STATE OF KERALA, REPRESENTED BY THE
... Petitioner
Vs
1. A.GOPALA PILLAI, INDIRA SADANAM,
... Respondent
2. R.INDIRA DEVI AMMA,
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.ANCHAL C.VIJAYAN
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :16/07/2008
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
----------------------------------------------------------------
L.A.A.NO. 1218 OF 2007
----------------------------------------------------------------
Dated this the 16th day of July, 2008
JUDGMENT
Kurian Joseph, J.
C.M. Application No.1422 of 2007- Heard. Delay condoned. This
appeal is filed by the State against the judgment and decree in L.A.R. No.66
of 1997 on the file of the Additional Sub Court, Kollam. Acquisition is for
the purpose of formation of railway track between Kollam and
Kayamkulam. It is seen that Ext.A1 judgment in L.A.R. No.105 of 1995
was relied on by the reference court after finding that the property covered
by both the acquisitions is similar and similarly situated. It is brought to
our notice that there is no appeal against Ext.A1 judgment.
Therefore, this appeal is dismissed. I.A. No. 3059 of 2007 is also
dismissed.
(KURIAN JOSEPH, JUDGE)
(HARUN-UL-RASHID, JUDGE)
sp/
KURIAN JOSEPH &
HAURN-UL-RASHID, JJ.
L.A.A. NO. 1218/2007
JUDGMENT
16th July, 2008