IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1398 of 2008()
1. STATE OF KERALA
... Petitioner
Vs
1. K.SANKARANAN SUDHAKARAN,
... Respondent
2. SAROJINI RADHA, VIRUTHIVILAKATHU VEEDU,
3. G.VIJAYARAGHAVAN, S/O. GOPALA PILLAI,
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :19/08/2008
O R D E R
PIUS.C.KURIAKOSE,J.
------------------------
L.A.A.No.1398 OF 2008
------------------------
Dated this the 19th day of August, 2008
JUDGMENT
This appeal by the Government pertains to acquisition of
4.70 Ares of land in Sy.No.210/14 of Attipara Village in
Thiruvananthapuram which was acquired for the purpose of
Electronics Techno Park pursuant to a notification under Section 4
(1) dated 18.8.1991. The Land acquisition Officer fixed the land
value at the rate of Rs.4,900/- per Are. the learned Subordinate
Judge invoked Order 13 Rule 10 of C.P.C. and relied on the
judgment of the same court in L.A.R. No.93/1994 and re-fixed
the land value at Rs.8,026/- per Are. Having gone through the
judgment of the reference court and having heard the learned
Government Pleader, I find that the learned Subordinate Judge
was justified in following the judgment in L.A.R. 93/1994. the
only question is whether the judgment in L.A.R. No.93/1994 has
become final.
The Registry reports and the Government Pleader also
L.A.A..No. 1398/2008 2
agrees that L.A.A. No.1225/2000 filed against L.A.R. No.93/1994
has been dismissed. Under the above circumstances, I do not
find any warrant for admitting this appeal. The appeal will stand
dismissed in limine.
(PIUS.C.KURIAKOSE,JUDGE)
dpk