IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 22 of 2001()
1. STATE
... Petitioner
Vs
1. P.T. VAREED
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.K.B.MOHANDAS,SC,THRISSUR CORPORATIO
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :04/08/2009
O R D E R
PIUS C.KURIAKOSE & P.Q.BARKATH ALI, JJ.
------------------------
L.A.A.No.22 OF 2001
------------------------
Dated this the 4th day of August, 2009
JUDGMENT
Pius C.Kuriakose, J.
This is an appeal preferred by the Government against the
judgment and decree of the Sub Court, Thrissur in
L.A.R.No.3/1991. But, it is seen that the requisitioning authority
preferred L.A.A. No.884/2000 against the very same impugned
judgment. In view of L.A.A. No.884/2000, this appeal need not
be entertained any more.
This appeal will stand dismissed as unnecessary.
PIUS C.KURIAKOSE,JUDGE
P.Q.BARKATH ALI, JUDGE
dpk
WPC.No. 2
PIUS C.KURIAKOSE &
P.Q.BARKATH ALI, JJ.
————————
L.A.A.No.22 OF 2001
————————
JUDGMENT
4th August 2009