Kerala High Court
State Of Kerala vs Sankaran Ekanathan on 19 September, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA App No. 1610 of 2002()
1. STATE OF KERALA
... Petitioner
Vs
1. SANKARAN EKANATHAN, SUDHAKARA VILASOM,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :19/09/2007
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
------------------------------------------------------------------
L.A.A.1610 of 2002
------------------------------------------------------------------
Dated: September 19, 2007
JUDGMENT
Kurian Joseph, J.
This appeal is filed against the judgment and decree in LAR 305/1994 on
the file of the Sub Court, Thiruvananthapuram in respect of a property acquired
for the Technopark, Thiruvananthapuram. Since the land value has become
final in view of the judgment in LAA 833/2001, this appeal is dismissed.
KURIAN JOSEPH
JUDGE
HARUN-UL-RASHID
JUDGE.
mt/-
KURIAN JOSEPH &
HARUN-UL-RASHID, JJ.
———————————————-
L.A.A. No.1610 of 2002
JUDGMENT
———————————————-
19.9.2007