IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA App No. 1146 of 2003()
1. STATE OF KERALA.
... Petitioner
Vs
1. SRI. K.N. RADHAKRISHNA PANICKER,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.MATHEW JOHN (K)
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :04/10/2007
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
----------------------------------------------
L.A.A. Nos.1146 & 1436 OF 2003
----------------------------------------------
Dated 4th October, 2007.
J U D G M E N T
Kurian Joseph, J.
These are appeals filed against the common judgment
dated 31.7.2002 in LAR Nos.336 and 334 of 1999 respectively on
the file of the Sub Court, Kottayam. It is brought to our notice
that no appeals have been filed against the other connected Land
Acquisition Reference Nos.273, 265, 283 and 335 of 1999.
Therefore, these appeals are dismissed.
KURIAN JOSEPH, JUDGE.
HARUN-UL-RASHID, JUDGE.
tgs
KURIAN JOSEPH &
HARUN-UL-RASHID, JJ
———————————————-
L.A.A. Nos.1146 & 1436 OF 2003
———————————————-
J U D G M E N T
Dated 4th October, 2007.