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