IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 31 of 2007()
1. STATE OF KERALA, REP. BY
... Petitioner
Vs
1. HARIKRISHNAN, S/O.KUNJUKRISHNA PILLAI,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.K.S.BABU
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :14/01/2009
O R D E R
PIUS.C.KURIAKOSE & HARUN-UL-RASHID, JJ.
- - - - - - - - - - - - - - - - - - - - -
L.A.A.No. 31 OF 2007
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 14th day of January , 2008
JUDGMENT
It is brought to our notice that this court by judgment dated
09/01/2008 dismissed LAA.No.140/07 which had been filed against
LAR.No.57/03 covered by the impugned common judgment. We are
informed that the respondent in LAR.No.140/07 is the brother of the
respondent in this case and that the land acquisition officer had
awarded the same value for the properties of the brothers.
Under the above circumstances, we do not find ground to
entertain this appeal any longer. The appeal will stand dismissed. No
costs.
PIUS.C.KURIAKOSE
JUDGE
HARUN-UL-RASHID
JUDGE
sv.