High Court Kerala High Court

Indian Rare Earths Ltd vs Anandavally Amma on 23 June, 2009

Kerala High Court
Indian Rare Earths Ltd vs Anandavally Amma on 23 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 361 of 2001(A)



1. INDIAN RARE EARTHS LTD.
                      ...  Petitioner

                        Vs

1. ANANDAVALLY AMMA
                       ...       Respondent

                For Petitioner  :SRI.A.M.SHAFFIQUE (SR.)

                For Respondent  :SRI.S.P.ARAVINDAKSHAN PILLAY

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

 Dated :23/06/2009

 O R D E R
      PIUS C. KURIAKOSE & P.Q.BARKATH ALI, JJ.
          -----------------------------------------------
                     LAA. No. 361 of 2001
          -----------------------------------------------
            Dated this the 23rd day of June, 2009

                        J U D G M E N T

Pius C.Kuriakose, J.

Even though several grounds have been raised in this

memorandum of appeal preferred by the requisitioning

authority and some of the grounds are attractive, we are not

inclined to entertain this appeal any longer. We notice that

the total stakes involved in this appeal is only Rs.8586/-. In

view of the smallness of the stakes involved, this appeal will

stand dismissed. But it is made clear that this judgment will

not be treated as a precedent in any other case. Appeal is

dismissed without any order as to costs.

(PIUS C.KURIAKOSE, JUDGE)

(P.Q.BARKATH ALI, JUDGE)

ksv/-

WP(C)N0.

-2-

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

LAA. No. 361 of 2001

JUDGMENT

23rd June, 2009