IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA App No. 482 of 1999(A)
1. STATE OF KERALA
... Petitioner
Vs
1. K.SUDHARMA
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :19/09/2007
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
------------------------------------------------------------------
LA.A. 482/1999, 616/1999 & 68/2000
------------------------------------------------------------------
Dated: September 19, 2007
JUDGMENT
Kurian Joseph, J.
The issue involved in these appeals pertains to the fixation of land
value in respect of the property acquired for the Technopark,
Thiruvananthapuam. The properties involved in these cases are
categorised under Categories IV and XIII. In view of the judgment in LAA
Nos.1069/2002 and 522/1999, nothing survives in these appeals. They
are accordingly dismissed.
KURIAN JOSEPH
JUDGE
HARUN-UL-RASHID
JUDGE.
mt/-
KURIAN JOSEPH &
HARUN-UL-RASHID, JJ.
———————————————-
L.A.A. 482/99, 616/99 &
68/2000JUDGMENT
———————————————-
19.9.2007