High Court Kerala High Court

State Of Kerala vs Sri. K.N. Radhakrishna Panicker on 4 October, 2007

Kerala High Court
State Of Kerala vs Sri. K.N. Radhakrishna Panicker on 4 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA App No. 1146 of 2003()


1. STATE OF KERALA.
                      ...  Petitioner

                        Vs



1. SRI. K.N. RADHAKRISHNA PANICKER,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.MATHEW JOHN (K)

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :04/10/2007

 O R D E R
          KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
              ----------------------------------------------
              L.A.A. Nos.1146 & 1436 OF 2003
              ----------------------------------------------
                   Dated 4th October, 2007.

                          J U D G M E N T

Kurian Joseph, J.

These are appeals filed against the common judgment

dated 31.7.2002 in LAR Nos.336 and 334 of 1999 respectively on

the file of the Sub Court, Kottayam. It is brought to our notice

that no appeals have been filed against the other connected Land

Acquisition Reference Nos.273, 265, 283 and 335 of 1999.

Therefore, these appeals are dismissed.

KURIAN JOSEPH, JUDGE.

HARUN-UL-RASHID, JUDGE.

tgs

KURIAN JOSEPH &

HARUN-UL-RASHID, JJ

———————————————-
L.A.A. Nos.1146 & 1436 OF 2003

———————————————-

J U D G M E N T

Dated 4th October, 2007.