IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA App No. 169 of 2007()
1. STATE OF KERALA
... Petitioner
2. THE DISTRICT COLLECTOR,
Vs
1. DR. VINU THOMAS,
... Respondent
2. THRISSUR MUNICIPALITY,
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.T.SANKARAN
Dated :22/02/2007
O R D E R
KURIAN JOSEPH & K.T. SANKARAN, JJ.
...................................................................................
L.A.A. No. 169 OF 2007
...................................................................................
Dated this the 22nd February, 2007
J U D G M E N T
Kurian Joseph, J:
This appeal is filed against the judgment and decree in L.A.R.No. 44
of 2004 on the file of the II Addl. Sub Court, Thrissur. Acquisition was for
the purpose of construction of a Swimming Pool as required by the
Thrissur Municipality. It is seen that in connected matters, the appeals filed
by the requisitioning authority, viz., Municipality have been dismissed by
judgment dated 25.08.2005 in L.A.A.No. 288 of 2001 and by judgment
dated 14.02.2007 in LA.A.No. 154 of 2007. For parity of the reasons, this
appeal is dismissed.
KURIAN JOSEPH,
JUDGE.
K.T. SANKARAN,
JUDGE.
lk