Kerala High Court
State Of Kerala vs Kurian George on 14 January, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA App No. 1003 of 2003()
1. STATE OF KERALA.
... Petitioner
Vs
1. KURIAN GEORGE, KOLATHUPARAMBILAYA
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.BECHU KURIAN THOMAS
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :14/01/2008
O R D E R
KURIAN JOSEPH & HARUN- UL-RASHID,JJ.
--------------------------------------------------------
L.A.A.NO.1003 OF 2003
--------------------------------------
DATED THIS THE 14TH DAY OF JANUARY, 2008
J U D G M E N T
KURIAN JOSEPH, J.
This is an appeal filed against the judgment and decree in
L.A.R.No.42/99 on the file of the Additional Sub Court, Kottayam. It is
brought to the notice that the requisitioning authority, the Kottayam
Municipality had filed an appeal as L.A.A.No.1174/03 and this court
has set aside the judgment and decree and remitted the matter to the
reference court. Therefore no further orders are necessary in this
appeal. Therefore it is closed.
KURIAN JOSEPH, JUDGE.
HARUN- UL-RASHID,JUDGE.
dsn