IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1667 of 2008()
1. STATE OF KERALA, REP. BY THE SPECIAL
... Petitioner
Vs
1. GIRIDAS, SATHYAPURATH, PALLIPPURAM.
... Respondent
2. SALEENA KUMARI, SATHYAPURATH,
3. THE MANAGING DIRECTOR, K.S.I.D.C.,
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.T.SANKARAN
Dated :07/10/2008
O R D E R
KURIAN JOSEPH & K.T.SANKARAN, JJ.
-----------------------------------------
L.A.A.Nos.1667, 1668, 1691,
1718 & 1745 of 2008
-----------------------------------------
Dated this the 7th day of October, 2008
JUDGMENT
Kurian Joseph,J.
These are appeals filed by the State aggrieved by the
fixation of land value by the reference court, namely, Sub Court,
Cherthala. The acquisition is for the purpose of Industrial Growth
Centre, Pallippuram. It is not in dispute that connected matters
have already been dismissed by this court. Therefore, these
appeals are dismissed. The interlocutory applications for stay are
also dismissed.
(KURIAN JOSEPH, JUDGE)
(K.T.SANKARAN, JUDGE)
ahg.
KURIAN JOSEPH &
K.T.SANKARAN, JJ.
—————————
L.A.A.Nos.1667, 1668, 1691,
1718 & 1745 of 2008
—————————-
JUDGMENT
7th October, 2008