IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA App No. 1263 of 2007()
1. STATE OF KERALA, REP. BY THE
... Petitioner
Vs
1. CHANDROTH GOVINDAN NAMBIAR,
... Respondent
2. CHANDROTH MADHAVI AMMA,
3. CHANDROTH MEENAKSHI AMMA,
4. KOTTIYAL PALATH MOHANAN,
5. THE MANAGING DIRECTOR, KINFRA,
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :04/09/2007
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
----------------------------------------------
L.A.A.No.1263 of 2007
----------------------------------------------
Dated 4th September, 2007.
J U D G M E N T
Kurian Joseph, J.
This appeal is directed against the judgment and
decree in L.A.R.No.58/03 on the file of the Additional Sub Court,
Thalassery. The acquisition is for the purpose of Kannur Power
Project. It is brought to our notice that there is no appeal against
the relied on judgment in L.A.R.No.98/02 on the file of the Sub
Court, Thalassery. Therefore, this appeal is dismissed.
KURIAN JOSEPH, JUDGE.
HARUN-UL-RASHID, JUDGE.
tgs
KURIAN JOSEPH &
HARUN-UL-RASHID, JJ
———————————————-
L.A.A. NO. OF 2004
———————————————-
J U D G M E N T
Dated 4th September, 2007.