Kerala High Court
State Of Kerala vs Anathanath Thomas on 15 January, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA App No. 513 of 2005()
1. STATE OF KERALA.
... Petitioner
Vs
1. ANATHANATH THOMAS, S/O. JOSEPH,
... Respondent
2. THE PROJECT OFFICER (OBCF),
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 :15/01/2008
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
----------------------------------------------------------------
L.A.A. NO. 513 OF 2005
&
C.M. APPLN. NO. 710 OF 2005
----------------------------------------------------------------
Dated this the 15th day of January, 2008
JUDGMENT
Kurian Joseph, J.
C.M. Application No.710 of 2005 is filed to condone the delay of 751
days in filing the appeal. It is seen that all the cases covered by the
common judgment in L.A.R. No.31 of 2001 on the file of the Sub Court,
Koyilandy in the matter of acquisition for water supply scheme have been
dismissed and one such judgment is L.A.A. No.885 of 2003. Therefore, the
application and the appeal are dismissed.
(KURIAN JOSEPH, JUDGE)
(HARUN-UL-RASHID, JUDGE)
sp/
KURAIN JOSEPH &
HAURN-UL-RASHID, J.J
L.A.A. .NO
JUDGMENT
15th JANUARY, 2008