IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA App No. 1121 of 2002()
1. STATE OF KERALA
... Petitioner
Vs
1. T.V.FRANCIS, THEKKENEDATHU,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :01/11/2007
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
------------------------------------------------------------------
L.A.A.No.1121 of 2002-A
------------------------------------------------------------------
Dated: November 1, 2007
JUDGMENT
Kurian Joseph, J.
This is appeal by the State against the judgment and decree in LAR
No.137/1997 on the file of the Sub Court, North Paravur. The acquisition
is for the construction of NH-17. It is brought to our notice that the relied
on judgment has become final in view of the judgment in LAA
No.553/2002. Therefore this appeal is dismissed.
KURIAN JOSEPH
JUDGE
HARUN-UL-RASHID
JUDGE.
mt/-
KURIAN JOSEPH &
HARUN-UL-RASHID, JJ.
———————————————-
L.A.A. No.1121 of 2002-A
JUDGMENT
———————————————-
1.11.2007