Kerala High Court
State Of Kerala vs Varkey on 18 September, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA App No. 673 of 2003()
1. STATE OF KERALA
... Petitioner
Vs
1. VARKEY S/O. MANI, VALIYAVEETTIL,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.ANIL J.KOCHUPARAMBIL
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.No.673 of 2003
-----------------------------------------
Dated this the 18th day of September, 2007
JUDGMENT
Kurian Joseph,J.
This appeal is filed against the judgment and decree in
L.A.R.No.248/1999 on the file of the Sub Court, Kottayam. The
acquisition is for the purpose of Parallel road to M.C.Road. In
view of the judgment in L.A.A.No.1289/2002 filed against the
relied on judgment in L.A.R.No.272/1999 this appeal is
dismissed.
(KURIAN JOSEPH, JUDGE)
(HARUN-UL-RASHID, JUDGE)
ahg.
KURIAN JOSEPH &
HARUN-UL-RASHID, JJ.
—————————
L.A.A.No.673 of 2003
—————————-
JUDGMENT
18th September, 2007