Kerala High Court
State Of Kerala vs M.Kunju Krishnan Asari on 15 January, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA App No. 1463 of 2005()
1. STATE OF KERALA, REPRESENTED BY
... Petitioner
Vs
1. M.KUNJU KRISHNAN ASARI,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.J.S.AJITHKUMAR
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. 1463 OF 2005
----------------------------------------------------------------
Dated this the 15th day of January, 2008
JUDGMENT
Kurian Joseph, J.
This appeal is filed against the judgment and decree in L.A.R. No.45
of 1996 on the file of the II Additional Sub Court, Thiruvananthapuram.
Acquisition is for Thiruvananthapuram Airport. It is brought to our notice
that the relied on judgment has become final in L.A.A. No.512 of 2004.
Therefore, this appeal is dismissed.
(KURIAN JOSEPH, JUDGE)
(HARUN-UL-RASHID, JUDGE)
sp/
KURAIN JOSEPH &
HAURN-UL-RASHID, J.J
L.A.A. .NO
JUDGMENT
15th JANUARY, 2008