Kerala High Court
State Of Kerala vs Yohannan Joy on 27 September, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA App No. 500 of 2004(D)
1. STATE OF KERALA
... Petitioner
Vs
1. YOHANNAN JOY, JYOTHIS, PONAKAM MURI,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :27/09/2007
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
-----------------------------------------
L.A.A.No.500 of 2004
-----------------------------------------
Dated this the 27th day of September, 2007
JUDGMENT
Kurian Joseph,J.
This appeal is filed against the judgment and decree in
L.A.R.No.14/1998 on the file of the Sub Court, Mavelikkara. The
acquisition is for the purpose of F.C.I. It is brought to our notice
that there is no appeal against the relied on judgment.
Therefore, this appeal is dismissed.
(KURIAN JOSEPH, JUDGE)
(HARUN-UL-RASHID, JUDGE)
ahg.
KURIAN JOSEPH &
HARUN-UL-RASHID, JJ.
—————————
L.A.A.No.500 of 2004
—————————-
JUDGMENT
27th September, 2007