High Court Kerala High Court

The State Of Kerala vs Aboobacker Siddique.M on 14 August, 2008

Kerala High Court
The State Of Kerala vs Aboobacker Siddique.M on 14 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 966 of 2008()


1. THE STATE OF KERALA, REP. BY SPECIAL
                      ...  Petitioner

                        Vs



1. ABOOBACKER SIDDIQUE.M.
                       ...       Respondent

2. THE MANAGING DIRECTOR,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.G.S.REGHUNATH

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

 Dated :14/08/2008

 O R D E R
          KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
               -----------------------------------------
                      L.A.A. No.966 OF 2008
               -----------------------------------------
           Dated this the 14th day of August, 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, Sub Court, Ernakulam.

Acquisition is for KINFRA. The extent involved is 2.53 Ares. This

Court, by judgment dated 17.07.2008 in L.A.A.No.310/2007 and

connected cases, dismissed such appeals having an extent of less

than one acre. For parity of reasons, this appeal is also

dismissed.

I.A.No.2199/2008: Dismissed.

KURIAN JOSEPH
JUDGE

HARUN-UL-RASHID
JUDGE

smp

KURIAN JOSEPH &
HARUN-UL-RASHID, JJ.

L.A.A. No. 966 OF 2008

J U D G M E N T

14.08.2008