High Court Kerala High Court

State Of Kerala vs Udayamanagalath Devaki Amma on 25 February, 2008

Kerala High Court
State Of Kerala vs Udayamanagalath Devaki Amma on 25 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA App No. 413 of 2005()


1. STATE OF KERALA
                      ...  Petitioner

                        Vs



1. UDAYAMANAGALATH DEVAKI AMMA,
                       ...       Respondent

                For Petitioner  :SRI.RAJAN JOSEPH, ADDL.A.G.

                For Respondent  :SRI.THOMAS ANTONY

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

 Dated :25/02/2008

 O R D E R
               KURIAN JOSEPH & HARUN-UL-RASHID, JJ.

              ----------------------------------------------------------------

                               L.A.A. NO. OF 413 2005

              ----------------------------------------------------------------


                     Dated this the  25th day of February, 2008


                                      JUDGMENT

Kurian Joseph, J.

This appeal is filed against the judgment and decree in L.A.R. No.131

of 2001 on the file of the Principal Sub Court, Kozhikode. Acquisition is

for the purpose of widening Thadampattuthazham – Parambilkadavu road.

On merits it is seen that the relied on judgment has become final in L.A.A.

No.1301 of 2003. Therefore, this appeal is dismissed. I.A. No.1262 of

2005 is also dismissed.

(KURIAN JOSEPH, JUDGE)

(HARUN-UL-RASHID, JUDGE)

sp/

KURAIN JOSEPH &

HAURN-UL-RASHID, J.J

L.A.A. .NO.413/2005

JUDGMENT

25TH FEBRUARY, 2008