Kerala High Court
State Of Kerala Rep. By The Special vs C.A.Thomas on 29 July, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 236 of 2008(D)
1. STATE OF KERALA REP. BY THE SPECIAL
... Petitioner
2. THE DISTRICT COLLECTOR,
Vs
1. C.A.THOMAS, CHAKRAMAKKIL HOUSE
... Respondent
2. THE GENERAL MANAGER, DISTRICT
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.G.SREEKUMAR (CHELUR)
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :29/07/2009
O R D E R
PIUS C. KURIAKOSE &
P. Q. BARKATH ALI, JJ.
------------------------------------------------
L. A. A. No.236 of 2008
------------------------------------------------
Dated this the 29th day of July, 2009
JUDGMENT
Pius C. Kuriakose, J
This appeal remains defective. It is submitted by
the learned Senior Government Pleader on the basis of
instructions received from the District Collector that
the issue involved in the appeal has been settled
between the parties in a Lok Adalath. Copy of the
communication is also placed before us.
Appeal accordingly, will stand dismissed as
unnecessary.
PIUS C. KURIAKOSE
JUDGE
P. Q. BARKATH ALI
JUDGE
kns/-