IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 2223 of 2008()
1. STATE OF KERALA, REP. BY THE SPECIAL
... Petitioner
Vs
1. SATHEESAN, CHANIYILAYA NALATTIL,
... Respondent
2. JAYARAMAKURUP, CHANIYILAYA NALATTIL,
3. AMRITHASWARI, CHANIYILAYA NALATTIL
4. UMADEVI, CHANIYILAYA NALATTIL
5. SACHIDANANDAN, CHANIYILAYA NALATTIL,
6. SUDARSANAN, CHANIYILAYA NALATTIL
7. MANAGING DIRECTOR, KSIDC,
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. 2223 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., Sub Court, Cherthala in L.A.R.No. 185 of 2003.
The acquisition is for the purpose of Industrial Growth Centre, Pallippuram
It is not in dispute that connected matters have already been dismissed by
this Court. Therefore, this Appeal is dismissed.
I.A.No. 4960 of 2008, the interlocutory application for stay, filed in
this Appeal is also dismissed.
KURIAN JOSEPH,
JUDGE.
K.T. SANKARAN,
JUDGE.
lk