Kerala High Court
State Of Kerala vs Suseela on 5 August, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1259 of 2008(D)
1. STATE OF KERALA, REP. BY THE DISTRICT
... Petitioner
Vs
1. SUSEELA, KARIMKUTTIYIL,PALLIPPAD THEKKUM
... Respondent
2. N.T.P.C.LTD., KAYAMKULAM.
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.K.ANAND (A.201)
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :05/08/2008
O R D E R
PIUS C. KURIAKOSE, J.
----------------------------------
L.A.A NO. 1259 of 2008
----------------------------------
Dated this the 5th day of August , 2008
JUDGMENT
On behalf of the learned Standing Counsel
Sri.K.Anand it is submitted that the requisitioning authority has
preferred L.A.A. No.154/2005 against the judgment of the
reference court. In view of the pendency of that appeal, this
appeal is closed since the issue can be decided in that appeal.
PIUS C. KURIAKOSE
JUDGE
dpk