High Court Kerala High Court

The State Of Kerala vs Mother Superior on 22 February, 2008

Kerala High Court
The State Of Kerala vs Mother Superior on 22 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA App No. 221 of 2006()


1. THE STATE OF KERALA,
                      ...  Petitioner

                        Vs



1. MOTHER SUPERIOR,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.N.N.SUGUNAPALAN (SR.)

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :22/02/2008

 O R D E R
                KURIAN JOSEPH & HARUN-UL-RASHID, JJ.

              ----------------------------------------------------------------

                               L.A.A. NO. 221 OF 2006

              ----------------------------------------------------------------


                      Dated this the  22nd day of February, 2008


                                       JUDGMENT

Kurian Joseph, J.

C.M. Application No.284 of 2006 – Delay condoned.

2. This appeal is filed against the judgment and decree in L.A.R.

No.130 of 1998 on the file of the Additional Sub Court, Kottayam. The

acquisition is for the formation of Reach-II of Changanacherry bye pass.

The relied on judgment has become final in L.A.A. No.543 of 2001. The

connected matter also has been dismissed by this Court by judgment in

L.A.A. No.623 of 2003.

For the above reasons, this appeal is dismissed. I.A. No.599 of 2006

is also dismissed.

(KURIAN JOSEPH, JUDGE)

(HARUN-UL-RASHID, JUDGE)

sp/

KURAIN JOSEPH &

HAURN-UL-RASHID, J.J

L.A.A. .NO221/2006

JUDGMENT

22nd FEBRUARY, 2008