High Court Kerala High Court

State Of Kerala vs Dr. Vinu Thomas on 22 February, 2007

Kerala High Court
State Of Kerala vs Dr. Vinu Thomas on 22 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA App No. 169 of 2007()


1. STATE OF KERALA
                      ...  Petitioner
2. THE DISTRICT COLLECTOR,

                        Vs



1. DR. VINU THOMAS,
                       ...       Respondent

2. THRISSUR MUNICIPALITY,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :22/02/2007

 O R D E R
                      KURIAN JOSEPH & K.T. SANKARAN, JJ.

                   ...................................................................................

                                      L.A.A. No. 169   OF  2007

                  ...................................................................................

                               Dated this the 22nd February, 2007




                                             J U D G M E N T

Kurian Joseph, J:

This appeal is filed against the judgment and decree in L.A.R.No. 44

of 2004 on the file of the II Addl. Sub Court, Thrissur. Acquisition was for

the purpose of construction of a Swimming Pool as required by the

Thrissur Municipality. It is seen that in connected matters, the appeals filed

by the requisitioning authority, viz., Municipality have been dismissed by

judgment dated 25.08.2005 in L.A.A.No. 288 of 2001 and by judgment

dated 14.02.2007 in LA.A.No. 154 of 2007. For parity of the reasons, this

appeal is dismissed.

KURIAN JOSEPH,

JUDGE.

K.T. SANKARAN,

JUDGE.

lk