IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 341 of 2002()
1. STATE OF KERALA
... Petitioner
Vs
1. KUTIPURATH MOHANDAS S/O.KANARA KUTTY,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.P.V.KUNHIKRISHNAN
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.T.SANKARAN
Dated :01/12/2008
O R D E R
KURIAN JOSEPH & K.T.SANKARAN, JJ.
-----------------------------------------
L.A.A.No.341 of 2002 &
Cross Objection.
-----------------------------------------
Dated this the 1st day of December, 2008
JUDGMENT
Kurian Joseph,J.
This is an appeal filed against the judgment and decree in
L.A.R.No.53/1999 on the file of the Sub Court, Kozhikode. The
acquisition is for the purpose of Calicut By-pass. The property is
situated in Vengeri Village. It is seen that connected matter has been
already remanded by judgment in L.A.A.No.180/2002. For parity of
reasons the judgment and decree in L.A.R.No.53/1999 is set aside and
the appeal is remanded to the reference court for fresh consideration.
In view of the remand as above the cross objectors shall be
entitled for refund of the court fee.
(KURIAN JOSEPH, JUDGE)
(K.T.SANKARAN, JUDGE)
ahg.
KURIAN JOSEPH &
K.T.SANKARAN, JJ.
—————————
L.A.A.No.341 of 2002 &
Cross Objection.
—————————-
JUDGMENT
1st December 2008