IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 815 of 2008()
1. STATE OF KERALA REP. BY THE
... Petitioner
Vs
1. JOHN THOMAS,MANIYAMTHOTTATHIL,KALATHOOR
... Respondent
2. GIGI THOMAS,MANIYAMTHOTTATHIL,KALATHOOR
3. JOSHY THOMAS,
4. SHAJI THOMAS
5. JINI THOMAS
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :12/08/2009
O R D E R
PIUS C. KURIAKOSE &
K. SURENDRA MOHAN, JJ.
------------------------------------------------
L. A. A. No.815 of 2008
------------------------------------------------
Dated this the 12th day of August, 2009
JUDGMENT
Pius C. Kuriakose, J
It is brought to our notice that the issue raised in
this appeal has already been decided by this Court
against the Government in other appeals pertaining to
acquisition for the same purpose pursuant to the same
notification. Under the above circumstances, we do not
find any reason for entertaining this appeal. This
appeal will stand dismissed in limine.
PIUS C. KURIAKOSE
JUDGE
K. SURENDRA MOHAN
JUDGE
kns/-