IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA App No. 1011 of 2005()
1. THE SPECIAL TAHSILDAR,
... Petitioner
Vs
1. PADMAVATHY BRAHIMINI AMMA,
... Respondent
For Petitioner :ADVOCATE GENERAL
For Respondent :SRI.R.SUDHISH
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :28/02/2008
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
----------------------------------------------------------------
L.A.A. NO. 1011 OF 2005
----------------------------------------------------------------
Dated this the 28th day of February, 2008
JUDGMENT
Kurian Joseph, J.
C.M. Application No. 1424 of 2005 – Delay condoned.
This appeal is filed against the judgment and decree in L.A.R. No.352
of 1997 on the file of the Principal Sub Court, Kozhikode. Acquisition is
for the purpose of establishment of agricultural market. On merits it is seen
that the relied on judgment, Ext.A1, has become final in L.A.A. No.1001 of
1997. Therefore, this appeal is dismissed. I.A. No.2696 of 2005 is also
dismissed.
(KURIAN JOSEPH, JUDGE)
(HARUN-UL-RASHID, JUDGE)
sp/
KURAIN JOSEPH &
HAURN-UL-RASHID, JJ.
L.A.A. NO.1011/2005
JUDGMENT
28TH FEBRUARY, 2008