High Court Kerala High Court

State Of Kerala Rep. By The vs Ponnambath Shalini on 16 July, 2008

Kerala High Court
State Of Kerala Rep. By The vs Ponnambath Shalini on 16 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1586 of 2007()


1. STATE OF KERALA REP. BY THE
                      ...  Petitioner

                        Vs



1. PONNAMBATH SHALINI,
                       ...       Respondent

2. GANESH BABU,

3. VIPIN,

4. THE MANAGING DIRECTOR KSIDC LTD

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.M.GOPIKRISHNAN NAMBIAR

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :16/07/2008

 O R D E R
         KURIAN JOSEPH & HARUN-UL-RASHID, JJ
                       ------------------------------
                      L. A. A. No. 1586 of 2007
                       ------------------------------
                  Dated this the 16th day of July, 2008


                             JUDGMENT

Kurian Joseph, J.

This is an appeal filed by the state aggrieved by the judgment and

decree in L.A.R No. 364/1997 on the file of Sub court, Thalassery.

Acquisition is for the purpose of establishing Industrial Growth centre,

Manantheri. It is brought to our notice that, there is no appeal against

L.A.R. 360/1997, 362/1997 and 363/1997 covered by the common

Judgment. Therefore, this appeal dismissed.

(KURIAN JOSEPH, JUDGE)

(HARUN-UL-RASHID,JUDGE)

scm