Kerala High Court
The Special Tahsildar (La0 (Oefc) vs Cheriya Parambil Joseph Roland … on 4 March, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 905 of 2007()
1. THE SPECIAL TAHSILDAR (LA0 (OEFC),
... Petitioner
Vs
1. CHERIYA PARAMBIL JOSEPH ROLAND (DIED),
... Respondent
2. PRAKASH CHANDAR A. BHULANI,
3. THE PROJECT OFFICER (OEFC),
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.R.BINDU (SASTHAMANGALAM)
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :04/03/2009
O R D E R
PIUS.C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
------------------------
L.A.A.No.905 of 2007
------------------------
Dated this the 4 th day of March, 2009
JUDGMENT
Pius C.Kuriakose, J.
We have already found by order dated 2/3/2009 that
reliance placed by the learned Subordinate Judge in the
impugned judgment on Ext.A3 was justified. It is now reported
to us that L.A.A. No.976/2001 filed by the Government against
Ext.A3 has been dismissed by a Division Bench of this court along
with a number of other appeals. Copy of the common judgment
in L.A.A. No. 976/2001 and connected cases is also made
available. This appeal, accordingly, will stand dismissed.
PIUS.C.KURIAKOSE,JUDGE
C.K.ABDUL REHIM, JUDGE
dpk