High Court Kerala High Court

State Of Kerala vs L.S.Cardez on 22 September, 2008

Kerala High Court
State Of Kerala vs L.S.Cardez on 22 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1846 of 2002(B)


1. STATE OF KERALA
                      ...  Petitioner

                        Vs



1. L.S.CARDEZ, T.C.14/2203 PALAYAM WARD,
                       ...       Respondent

                For Respondent  :SRI.K.A.JALEEL, SC., TRIDA

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :22/09/2008

 O R D E R
          KURIAN JOSEPH & K.T. SANKARAN, JJ.
             --------------------------------------------
                     L.A.A. No. 1846 OF 2002
             --------------------------------------------
         Dated this the 22nd day of September, 2008.


                         J U D G M E N T

Kurian Joseph, J.

This appeal is filed against the judgment and decree in

L.A.R.No.129/1990 on the file of the II Additional Sub Court,

Thiruvananthapuram. Acquisition is for the purpose of TRIDA.

2. It is seen that the reference court has placed reliance on

the judgment and decree in L.A.R.No.109/1995 on the file of the

same court and adopting the method in L.A.R.No.109/1995,

fixation in this case has been made. The land value fixed in

L.A.R.No.109/1995 has become final in view of the judgment in

L.A.A.No.1184/2002. Therefore, this appeal is dismissed.

KURIAN JOSEPH, JUDGE

K.T. SANKARAN, JUDGE
smp

KURIAN JOSEPH &
K.T. SANKARAN, JJ.

L.A.A. No. 1846 OF 2002

J U D G M E N T

22.09.2008