IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 361 of 2001(A)
1. INDIAN RARE EARTHS LTD.
... Petitioner
Vs
1. ANANDAVALLY AMMA
... Respondent
For Petitioner :SRI.A.M.SHAFFIQUE (SR.)
For Respondent :SRI.S.P.ARAVINDAKSHAN PILLAY
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :23/06/2009
O R D E R
PIUS C. KURIAKOSE & P.Q.BARKATH ALI, JJ.
-----------------------------------------------
LAA. No. 361 of 2001
-----------------------------------------------
Dated this the 23rd day of June, 2009
J U D G M E N T
Pius C.Kuriakose, J.
Even though several grounds have been raised in this
memorandum of appeal preferred by the requisitioning
authority and some of the grounds are attractive, we are not
inclined to entertain this appeal any longer. We notice that
the total stakes involved in this appeal is only Rs.8586/-. In
view of the smallness of the stakes involved, this appeal will
stand dismissed. But it is made clear that this judgment will
not be treated as a precedent in any other case. Appeal is
dismissed without any order as to costs.
(PIUS C.KURIAKOSE, JUDGE)
(P.Q.BARKATH ALI, JUDGE)
ksv/-
WP(C)N0.
-2-
PIUS C.KURIAKOSE &
P.Q.BARKATH ALI, JJ.
LAA. No. 361 of 2001
JUDGMENT
23rd June, 2009