IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 483 of 2005()
1. STATE OF KERALA.
... Petitioner
Vs
1. GEORGEKUTTY, S/O.PAPPY,
... Respondent
2. NTPC LTD., KAYAMKULAM.
For Petitioner :SRI.RAJAN JOSEPH, ADDL.A.G.
For Respondent :SRI.K.SASIKUMAR
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :28/05/2009
O R D E R
PIUS.C.KURIAKOSE & P.Q.BARKATH ALI, JJ.
- - - - - - - - - - - - - - - - - - - - -
L.A.A .No.483 OF 2005
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 28th day of May, 2009
JUDGMENT
Pius.C.Kuriakose, J.
This appeal by the government is directed against the award of
the land acquisition reference court, Mavelikkara in L.A.R.No.94/1998.
The acquisition was for the purpose of National Thermal Power
Corporation Ltd. It is seen that L.A.A.No.1237/2003 is filed before
this court against the same judgment and decree by the above
requisitioning authority. In view of the pendency of
L.A.A.No.1237/2003, this appeal will stand dismissed as unnecessary.
Merits of the grounds raised in this appeal will be examined in
L.A.A.No.1237/2003.
PIUS.C.KURIAKOSE
JUDGE
P.Q.BARKATH ALI
JUDGE
sv.