High Court Kerala High Court

Trissur Muncipality vs Antony F.Manvalan on 17 June, 2009

Kerala High Court
Trissur Muncipality vs Antony F.Manvalan on 17 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 861 of 2000(A)



1. TRISSUR MUNCIPALITY
                      ...  Petitioner

                        Vs

1. ANTONY F.MANVALAN
                       ...       Respondent

                For Petitioner  :SRI.K.P.VIJAYAN

                For Respondent  :SMT.LATHA KRISHNAN

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :17/06/2009

 O R D E R
         PIUS.C.KURIAKOSE & P.Q.BARKATH ALI, JJ.
                      ------------------------
                  L.A.A.Nos.861 & 862/2000
                      ------------------------

              Dated this the 17th day of June, 2009

                            JUDGMENT

Pius C.Kuriakose, J.

These are appeals preferred by the requisitioning authority.

We are passing a separate detailed judgment allowing L.A.A.

Nos.1055/2000 & 1099/2000 preferred by the claimants. In

view of the reasons stated in that common judgment, these

appeals are liable to be dismissed.

Accordingly, these appeals are dismissed without any order

as to costs.

PIUS.C.KURIAKOSE,JUDGE

P.Q.BARKATH ALI, JUDGE
dpk

PIUS.C.KURIAKOSE &
P.Q.BARKATH ALI, JJ.

————————
L.A.A.Nos.861 & 862/2000

————————

JUDGMENT

17TH JUNE 2009