Kerala High Court
State Of Kerala vs A.Krishnankutty on 19 October, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 410 of 2004()
1. STATE OF KERALA.
... Petitioner
Vs
1. A.KRISHNANKUTTY, MODAYIL,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :19/10/2009
O R D E R
PIUS C.KURIAKOSE & K.SURENDRA MOHAN, JJ.
------------------------
L.A.A.No.410 OF 2004
------------------------
Dated this the 19th day of October, 2009
JUDGMENT
Pius C.Kuriakose, J.
Having gone through the impugned judgment, we notice
that it was Ext.A1 which was relied on. According to us, reliance
placed on Ext.A1 was quite justified since the acquisition was the
same. It is brought to our notice that Ext.A1 has attained
finality in the sense that the Government did not prefer any
appeal against Ext.A1. Under these circumstances, there is no
warrant for entertaining this appeal any longer. Hence
dismissed. No costs.
PIUS C.KURIAKOSE,JUDGE
K.SURENDRA MOHAN, JUDGE
dpk