IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 493 of 2010()
1. STATE OF KERALA
... Petitioner
Vs
1. RANI BIJU
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.G.S.REGHUNATH
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :13/08/2010
O R D E R
PIUS C. KURIAKOSE &
C. K. ABDUL REHIM, JJ.
------------------------------------------------
L. A. A. Nos.852 of 2009 & 493 of 2010
------------------------------------------------
Dated this the 13th day of August, 2010
JUDGMENT
Pius C. Kuriakose, J
These appeals by the Government pertains
to acquisition of land in Attipra village for the
purpose of Electronic Technopark at
Kazhakoottam in Trivandrum district pursuant to
Section 4(1) notification published on 17/12/03.
We notice our own judgment in L.A.A.1332/08
series. In view of the reasons stated in that
judgment, the impugned judgments and decrees
are liable to be interfered with. Hence, we set
aside the judgment and decree under appeal and
remand the LARs to the Second Additional Sub
Court, Trivandrum. That court is directed to take a
L. A. A. Nos.852 of 2009 & 493 of 2010 -2-
fresh decision in the matter keeping in mind the
observations contained in common judgment of
this Court in LAA.1332/08 series. All parties will
be permitted to adduce further evidence. Either
the Government or the Requisitioning Authority
will place a copy of the common judgment in
LAA.1332/08 series before the Reference Court.
The learned Subordinate Judge will pass revised
judgment on the basis of the entire evidence that
came on record. Parties will enter appearance
before the Reference Court on 16/09/10.
PIUS C. KURIAKOSE
JUDGE
C. K. ABDUL REHIM
JUDGE
kns/-