Kerala High Court
State Of Kerala vs Purushan on 28 May, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 458 of 2010(D)
1. STATE OF KERALA
... Petitioner
Vs
1. PURUSHAN, S/O. NARAYANAN,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :28/05/2010
O R D E R
PIUS C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
------------------------
L.A.A.Nos.457 & 458 OF 2010
------------------------
Dated this the 28th day of May, 2010
JUDGMENT
Pius C.Kuriakose, J.
The issue raised in these appeals by the Government
pertains to acquisition of land in Kottuvally Village for the
purpose of widening of N.H.17 from Varapuzha to Cheriyappilly
is covered against the Government by several judgments of this
court including one in L.A.A. No.393/2010. Under these
circumstances, we are not inclined to entertain these appeals.
Hence these appeals are dismissed in limine. No costs.
PIUS C.KURIAKOSE,JUDGE
C.K.ABDUL REHIM , JUDGE
dpk