High Court Kerala High Court

State Of Kerala vs Pradeep Narayanan on 8 June, 2009

Kerala High Court
State Of Kerala vs Pradeep Narayanan on 8 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1589 of 2002()


1. STATE OF KERALA
                      ...  Petitioner

                        Vs



1. PRADEEP NARAYANAN, PLOT NO.74,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.V.N.SWAMINATHAN

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :08/06/2009

 O R D E R
          PIUS.C.KURIAKOSE & P.Q.BARKATH ALI, JJ.
                      ------------------------
                    L.A.A.No.1589 OF 2002
                      ------------------------

              Dated this the 8th day of June, 2009

                           JUDGMENT

Pius C.Kuriakose, J.

It is brought to our notice by Sri.S.Dileep, learned counsel

for the claimant/respondent that the claimant had preferred

L.A.A. No.1127/2002 against the very same judgment, which is

impugned in this appeal. According to him, that L.A.A. was

allowed by this court by passing an order of remand to the

reference court on the reason that the requisitioning authority is

not a party to the proceedings before the reference curt.

We record the above submissions of the learned counsel for

the claimant and dispose of this appeal as unnecessary. It is

open to all the parties including requisitioning authority to

participate in the enquiry before the reference court pursuant to

that remand order and substantiate their rival contentions.

PIUS.C.KURIAKOSE,JUDGE

P.Q.BARKATH ALI, JUDGE
dpk

WPC.No. 2

PIUS.C.KURIAKOSE &
P.Q.BARKATH ALI, JJ.

————————

L.A.A.No.1589 OF 2002

————————

JUDGMENT

8TH JUNE 2009