High Court Kerala High Court

State Of Kerala vs Salim on 18 September, 2007

Kerala High Court
State Of Kerala vs Salim on 18 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA App No. 185 of 2003()


1. STATE OF KERALA.
                      ...  Petitioner

                        Vs



1. SALIM, S/O. NOOHUKANNU,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.P.GOPALAKRISHNAN NAIR

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

 Dated :18/09/2007

 O R D E R
     KURIAN JOSEPH & HARUN-UL-RASHID, JJ
                       -------------------
                     L.A.A.185/2003
                       --------------------
      Dated this the 18th day of September, 2007

                       JUDGMENT

Kurian Joseph, J

This appeal is filed against the judgment and

decree in LAR.93/1995 on the file of the II Additional Sub

Court, Thiruvananthapuram. Acquisition is for the

purpose of Techno Park. In view of the judgment in

LAA.618/2000, the land value fixed has become final.

Therefore this appeal is dismissed.

KURIAN JOSEPH
Judge

HARUN-UL-RASHID
Judge

mrcs