High Court Kerala High Court

State Of Kerala vs Subhadra on 19 September, 2007

Kerala High Court
State Of Kerala vs Subhadra on 19 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA App No. 1081 of 2000(A)



1. STATE OF KERALA
                      ...  Petitioner

                        Vs

1. SUBHADRA
                       ...       Respondent

                For Petitioner  :SRI.RAJAN JOSEPH, ADDL.A.G.

                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.1081 of 2000
                  ------------------------------------------------------------------
                               Dated: September 19, 2007

                                          JUDGMENT

Kurian Joseph, J.

This appeal is filed against the judgment and decree in LAR 48/1995 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 LAA1069/2002, this appeal is dismissed.

KURIAN JOSEPH
JUDGE

HARUN-UL-RASHID
JUDGE.

mt/-

KURIAN JOSEPH &
HARUN-UL-RASHID, JJ.

———————————————-

L.A.A. No.1081 of 2000

JUDGMENT

———————————————-

19.9.2007