Kerala High Court
State Of Kerala vs Shahul Hameed on 18 September, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA App No. 725 of 2000(A)
1. STATE OF KERALA
... Petitioner
Vs
1. SHAHUL HAMEED
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.M.M.HUSAIN
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :18/09/2007
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ
-------------------
L.A.A. 725/2000
--------------------
Dated this the 18th day of September, 2007
JUDGMENT
Kurian Joseph, J
This is an appeal filed against the judgment and
decree in LAR.179/1994 on the file of the II Additional Sub
Court, Thiruvananthapuram. Acquisition is for the
purpose of Techno Park. Since the relied on judgment
has become final by the LAA judgment, this appeal is
dismissed.
KURIAN JOSEPH
Judge
HARUN-UL-RASHID
Judge
mrcs