High Court Kerala High Court

State Of Kerala vs Muhammed Salim on 3 January, 2008

Kerala High Court
State Of Kerala vs Muhammed Salim on 3 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA App No. 481 of 2007()


1. STATE OF KERALA.
                      ...  Petitioner

                        Vs



1. MUHAMMED SALIM, MATTOORAKATNOOT,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.M.A.ABDUL HAKHIM

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :03/01/2008

 O R D E R
          KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
               ----------------------------------------------
                 L.A.A.Nos.481, 599, 620, 758,
                    781, 916 and 949 of 2007
               ----------------------------------------------
                     Dated 3rd January, 2008.

                           J U D G M E N T

Kurian Joseph, J.

C.M.Appln. Nos.760/07 in LAA 620/07, 921/07 in LAA 781/07,

1057/07 in LAA 916/07 & 1085/07 in LAA 949/07 : Delay

condoned.

These appeals are filed by the State aggrieved by the

fixation of land value by the Sub Court, North Parur. The

acquisition is for the purpose of widening of National Highway at

Aluva. It is seen that the relied on judgment in LAR 182/01 has

become final, by the judgment dated 23.10.2007 in LAA 854/06.

Therefore, these appeals are dismissed.

KURIAN JOSEPH, JUDGE.

HARUN-UL-RASHID, JUDGE.

tgs

LAA NO.481/07 & connected cases 2

I.A.Nos.3804/07 & 1502/07 in LAA 481/07 : Dismissed.

I.A.1673/07 in LAA 599/07 : Dismissed.

I.A.1728/07 in LAA 620/07 : Dismissed.

I.A.1980/07 in LAA 758/07 : Dismissed.

I.A.2003/07 in LAA 781/07 : Dismissed.

I.A.2305/07 in LAA 916/07 : Dismissed.

I.A.2338/07 in LAA 949/07 : Dismissed.

KURIAN JOSEPH, JUDGE.

HARUN-UL-RASHID, JUDGE.

KURIAN JOSEPH &

HARUN-UL-RASHID, JJ

———————————————-

L.A.A.Nos.481, 599, 620, 758,
781, 916 and 949 of 2007

———————————————-

J U D G M E N T

Dated 3rd January, 2008.