IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA App No. 528 of 2004()
1. SANTHA W/O. SREEDHARAN, PACHACKAL
... Petitioner
2. SREEJA, PACHACKAL NERAVATH,
3. BINDU, PACHACKAL NERAVATH,
4. SINDHU, PACHACKAL NERAVATH,
5. BIJU, PACHACKAL NERAVATH,
6. BEENA, PACHACKAL NERAVATH, CHEVAYUR
Vs
1. THE SPECIAL TAHSILDAR (LA NO.1),
... Respondent
For Petitioner :SRI.T.G.RAJENDRAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :11/10/2007
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
-----------------------------------------
L.A.A. NO. 528 OF 2004
-----------------------------------------
Dated this the 11th day of October, 2007.
J U D G M E N T
Kurian Joseph, J.
This is an appeal filed by the claimants against the
judgment and decree in L.A.R. No. 449/1999 on the file of the
Sub Court, Kozhikode.
2. Learned Government Pleader submits that the appeal
filed by the State has already been disposed of by remanding the
L.A.R. to the reference court and the matter is now posted before
that court on 16.10.2007.
In that view of the matter, we do not think it necessary to
consider this appeal. Hence, this appeal is also disposed of
setting aside the judgment and decree and remitting the matter
to the reference court. Parties are at liberty to adduce fresh
evidence. Since the appeal is remanded, the appellants are
entitled to refund of the court fee.
KURIAN JOSEPH
JUDGE
HARUN-UL-RASHID
JUDGE
smp