High Court Kerala High Court

The Special Tahsildar vs Chandra Banu on 8 October, 2009

Kerala High Court
The Special Tahsildar vs Chandra Banu on 8 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 381 of 2007()


1. THE SPECIAL TAHSILDAR, LA, N.H.1,
                      ...  Petitioner
2. THE EXECUTIVE ENGINEER (NH), DIVISION,

                        Vs



1. CHANDRA BANU, S/O. BHANU,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.K.M.FIROZ

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :08/10/2009

 O R D E R
        PIUS C.KURIAKOSE & K.SURENDRA MOHAN, JJ.
                      ------------------------
                     L.A.A.No. 381 OF 2007
                      ------------------------

              Dated this the 8th day of October, 2009

                           JUDGMENT

Pius C.Kuriakose, J.

Our attention is drawn by Sri.K.M. Firoz, learned counsel for

the respondent, to the common judgment in L.A.A.Nos.402/2007

& 428/2007. It is seen that under that judgment a Division

Bench of this court noticed that Ext.A1 common judgment (same

Ext.A1 relied on in the impugned judgment) had become final.

Under the above circumstances, we are of the view that there is

no ground for entertaining this appeal further. Following the

decision taken in L.A.A. Nos. 402/2007 & 428/2007, this appeal

will stand dismissed. No costs.

PIUS C.KURIAKOSE,JUDGE

K.SURENDRA MOHAN, JUDGE
dpk