High Court Kerala High Court

State Of Kerala vs Radhakrishnan Nair on 16 October, 2009

Kerala High Court
State Of Kerala vs Radhakrishnan Nair on 16 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 598 of 2008(D)


1. STATE OF KERALA, REPRESENTED BY THE
                      ...  Petitioner

                        Vs



1. RADHAKRISHNAN NAIR, MADATHIL VEEDU,
                       ...       Respondent

2. USHAKUMAR, W/O.RADHAKRISHNAN NAIR,

3. NTPC LTD., KAYAMKULAM.

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.RASHEED C.NOORANAD(NO VAK)

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :16/10/2009

 O R D E R
               PIUS C. KURIAKOSE &
             K. SURENDRA MOHAN, JJ.
    ------------------------------------------------
             L. A. A. No.598 of 2008
    ------------------------------------------------
     Dated this the 16th day of October, 2009

                    JUDGMENT

Pius C. Kuriakose, J

It is brought to our notice that the impugned

judgment has already been set aside by this Court by

judgment in L.A.A.619/05 preferred by the

Requisitioning Authority. Under these circumstances,

this appeal filed by the Government is dismissed as

unnecessary.

PIUS C. KURIAKOSE
JUDGE

K. SURENDRA MOHAN
JUDGE
kns/-