IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 2211 of 2008()
1. STATE OF KERALA, REP. BY THE DISTRICT
... Petitioner
2. EXECUTIVE ENGINEER, (ROADS),
Vs
1. N.ANILKUMAR, VADAKKE VILAKATHU VEEDU
... Respondent
2. N.RAJEEV.VADAKKE VILAKATHU VEEDU
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.T.SANKARAN
Dated :25/11/2008
O R D E R
KURIAN JOSEPH & K.T. SANKARAN, JJ.
.................................................
L.A.A. No. 2211 OF 2008
...................................................
Dated this the 25th November, 2008
J U D G M E N T
Kurian Joseph, J:
This Appeal is filed by the State aggrieved by the fixation of land value
by the Reference Court, viz., II Addl. Sub Court, Thiruvananthapuram in
L.A.R.No. 153 of 1998. The acquisition is for the purpose of Electronic
Technopark, Thiruvananthapuram. It is not in dispute that connected
matters have already been dismissed by this Court. Therefore, this Appeal
is dismissed.
I.A.No. 4949 of 2008, the interlocutory application for stay, filed in
this Appeal is also dismissed.
KURIAN JOSEPH,
JUDGE.
K.T. SANKARAN,
JUDGE.
lk