High Court Kerala High Court

The State Of Kerala. Represented … vs K.V.Joseph on 26 May, 2009

Kerala High Court
The State Of Kerala. Represented … vs K.V.Joseph on 26 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1096 of 2008()


1. THE STATE OF KERALA. REPRESENTED BY
                      ...  Petitioner

                        Vs



1. K.V.JOSEPH, KANJIRATHUNKAL HOUSE,
                       ...       Respondent

2. THE MANAGING DIRECTOR, KINFRA,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.A.BALAGOPALAN

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :26/05/2009

 O R D E R
            PIUS C. KURIAKOSE & P.Q. BARKATH ALI, JJ.

             ---------------------------------------------
                       L.A.A. 1096 of 2008
             ---------------------------------------------
                      Dated: MAY 26, 2009

                            JUDGMENT

Pius C. Kuriakose, J.

Sri Imthyas Ahammed, learned counsel for the respondent,

draws our attention to the judgment of a Division Bench of this

Court in LAA 35/2008 and connected cases. He submitted that

the acquisitions in those appeals were also for the same purpose

in the same village and pursuant to the very same sec.4(1)

notification. Those appeals involved extents between 2 Ares to 5

Ares. The appeals pending before this Court are in respect of

much larger extents. A perusal of the records in this case

reveals that the total extent involved in this case is 2.83 Ares.

In view of the judgment in LAA 35/2008 series, this appeal need

not be entertained. This appeal accordingly will stand rejected.

PIUS C. KURIAKOSE, JUDGE

P.Q. BARKATH ALI, JUDGE

mt/-