Kerala High Court
State Of Kerala vs Deepu N.Panicker on 19 February, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 86 of 2008()
1. STATE OF KERALA, REP. BY THE SPECIAL
... Petitioner
Vs
1. DEEPU N.PANICKER, RESIDING AT POOTHURA
... Respondent
2. DIRECTOR INLAND WATERWAYS AUTHORITY
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.V.SANTHARAM, SC, IWAI
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :19/02/2010
O R D E R
PIUS C. KURIAKOSE & C.K. ABDUL REHIM, JJ.
——————————————
LAA. No. 86 of 2008
——————————————-
Dated this the 19th day of February, 2010
J U D G M E N T
Pius C. Kuriakose, J.
This appeal is dismissed as surplusage since we notice
that LAA. No. 1436 of 2009 filed against the same judgment
by the requisitioning authority already dismissed.
PIUS C.KURIAKOSE, JUDGE
C.K. ABDUL REHIM, JUDGE
ksv/-