High Court Kerala High Court

State Of Kerala vs Suseela on 5 August, 2008

Kerala High Court
State Of Kerala vs Suseela on 5 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1259 of 2008(D)


1. STATE OF KERALA, REP. BY THE DISTRICT
                      ...  Petitioner

                        Vs



1. SUSEELA, KARIMKUTTIYIL,PALLIPPAD THEKKUM
                       ...       Respondent

2. N.T.P.C.LTD., KAYAMKULAM.

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.K.ANAND (A.201)

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :05/08/2008

 O R D E R
                     PIUS C. KURIAKOSE, J.
                 ----------------------------------
                    L.A.A NO. 1259 of 2008
                 ----------------------------------
         Dated this the 5th day of August , 2008

                            JUDGMENT

On behalf of the learned Standing Counsel

Sri.K.Anand it is submitted that the requisitioning authority has

preferred L.A.A. No.154/2005 against the judgment of the

reference court. In view of the pendency of that appeal, this

appeal is closed since the issue can be decided in that appeal.

PIUS C. KURIAKOSE
JUDGE
dpk