IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1054 of 2007()
1. STATE OF KERALA
... Petitioner
Vs
1. CHACKO PAULOSE, THENGANAMOKATH,
... Respondent
2. KERALA INDUSTRIAL INFRASTRUCTURE
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.BASIL MATHEW
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :11/03/2009
O R D E R
PIUS.C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
- - - - - - - - - - - - - - - - - - - - -
L.A.A.No.1054 OF 2007
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 11th day of March, 2009
JUDGMENT
Pius.C.Kuriakose, J.
This appeal by the government is directed against the judgment
of the reference court in L.A.R.No.313/2000. It is seen that the
requisitioning authority has also preferred an appeal against the very
same judgment and the same is pending before this court as
L.A.A.No.831/2006. In view of the pendency of L.A.A.No.831/2006,
we dismiss this appeal without examining the merits. The merits of the
grounds will be examined in L.A.A.No.831/2006.
PIUS.C.KURIAKOSE
JUDGE
C.K.ABDUL REHIM
JUDGE
sv.