IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA App No. 480 of 2005(D)
1. STATE OF KERALA.
... Petitioner
Vs
1. JOY, S/O.OUSEPH,
... Respondent
2. THE MANAGING DIRECTOR,
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.G.S.REGHUNATH
The Hon'ble MR. Justice K.PADMANABHAN NAIR
Dated :28/02/2008
O R D E R
K. PADMANABHAN NAIR ,J.
-------------------------------------------------
L.A.A.No.480 of 2005
-------------------------------------------------
Dated, this the 28th day of February, 2008
JUDGMENT
State is challenging the decree and judgment passed in L.A.R.No.99/2002
on the file of Sub Court, Cherthala. Challenging the very same judgment and
decree requisitioning authority had filed L.A.A.No.831/2005 before this Court and
the same was dismissed by this Court on 4.12.2007. So there is no scope for
interference in this appeal. It is only to be dismissed.
In the result, L.A.A. is dismissed.
I.A.No.1340/2005 in L.A.A.No.480/2005 will stand dismissed.
K. PADMANABHAN NAIR,
JUDGE.
cks