Kerala High Court
State Of Kerala Rep.By The … vs Kandiyil Raghava Kurup on 29 September, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 968 of 2007()
1. STATE OF KERALA REP.BY THE TAHSILDAR,LA,
... Petitioner
Vs
1. KANDIYIL RAGHAVA KURUP,
... Respondent
2. THE SECRETARY, VADAKARA MUNICIPALITY.
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.P.K.VIJAYAMOHANAN
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :29/09/2009
O R D E R
PIUS C.KURIAKOSE & K.SURENDRA MOHAN, JJ.
------------------------
L.A.A.No.968 OF 2007
------------------------
Dated this the 29thday of September, 2009
JUDGMENT
Pius C.Kuriakose, J.
This appeal will stand dismissed without examining the
merits of the grounds raised, in view of L.A.A. No.353/2007
preferred by the requisitioning authority. Merits of the grounds
raised in this appeal will be examined in L.A.A. No. 353/2007.
PIUS C.KURIAKOSE,JUDGE
K.SURENDRA MOHAN, JUDGE
dpk