IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA App No. 281 of 2006(A)
1. THE SECRETARY,
... Petitioner
Vs
1. ANTO ALIAS ANTONY,
... Respondent
2. ANTHONICHAN, THANIKKALTHOPPIL HOUSE,
3. JOY JOSEPH, THANIKKALTHOPPIL HOUSE,
4. THE SPECIAL TAHSILDAR (LA),
For Petitioner :SRI.K.P.VIJAYAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.T.SANKARAN
Dated :10/04/2007
O R D E R
KURIAN JOSEPH & K.T.SANKARAN JJ.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
L.A.A.NO.281 OF 2006
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 10th day of April 2007
JUDGMENT
This appeal is filed against the judgment and decree in
LAR 148/88 on the file of the Sub Court, Thrissur. It is seen
that connected appeal filed by the Municipality against the
very same acquisition has been dismissed by common
judgment dated 5.9.2000 in L.A.A.883/00 and connected
cases. It is not disputed that the property covered by LAR
148/88 is also similarly situated as the property covered by
the common judgment referred to above. For parity of
reasons, this appeal is also dismissed.
Sd/-
KURIAN JOSEPH, JUDGE
Sd/-
K.T.SANKARAN, JUDGE
jes