IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 578 of 2007(D)
1. THE SPECIAL TAHSILDAR,(LA), N.H.I
... Petitioner
Vs
1. VARAYALATH PARVATHY AMMA,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.K.JANARDHANAN
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :12/11/2009
O R D E R
PIUS C. KURIAKOSE & K.SURENDRA MOHAN, JJ.
```````````````````````````````````````````````````````
L.A.A. No. 578 of 2007 D
```````````````````````````````````````````````````````
Dated this the 12th day of November, 2009
J U D G M E N T
Pius C. Kuriakose, J.
We do not find anything wrong for interference with the
impugned judgment in view of the judgment of this Court in
L.A.A.Nos.82/1998, 199/1998, 1425/1998 and 1663/1998. Hence,
this appeal is dismissed. No costs.
Sd/-
(PIUS C. KURIAKOSE, JUDGE)
Sd/-
(K.SURENDRA MOHAN, JUDGE)
aks
// True Copy //
P.A. To Judge