High Court Kerala High Court

State Of Kerala vs A.Krishnankutty on 19 October, 2009

Kerala High Court
State Of Kerala vs A.Krishnankutty on 19 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 410 of 2004()


1. STATE OF KERALA.
                      ...  Petitioner

                        Vs



1. A.KRISHNANKUTTY, MODAYIL,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :19/10/2009

 O R D E R
        PIUS C.KURIAKOSE & K.SURENDRA MOHAN, JJ.
                      ------------------------
                     L.A.A.No.410 OF 2004
                      ------------------------

             Dated this the 19th day of October, 2009

                           JUDGMENT

Pius C.Kuriakose, J.

Having gone through the impugned judgment, we notice

that it was Ext.A1 which was relied on. According to us, reliance

placed on Ext.A1 was quite justified since the acquisition was the

same. It is brought to our notice that Ext.A1 has attained

finality in the sense that the Government did not prefer any

appeal against Ext.A1. Under these circumstances, there is no

warrant for entertaining this appeal any longer. Hence

dismissed. No costs.

PIUS C.KURIAKOSE,JUDGE

K.SURENDRA MOHAN, JUDGE
dpk