High Court Kerala High Court

State Of Kerala vs Yohannan Joy on 27 September, 2007

Kerala High Court
State Of Kerala vs Yohannan Joy on 27 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA App No. 500 of 2004(D)


1. STATE OF KERALA
                      ...  Petitioner

                        Vs



1. YOHANNAN JOY, JYOTHIS, PONAKAM MURI,
                       ...       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 :27/09/2007

 O R D E R
          KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
              -----------------------------------------
                      L.A.A.No.500 of 2004
              -----------------------------------------
         Dated this the 27th day of September, 2007

                            JUDGMENT

Kurian Joseph,J.

This appeal is filed against the judgment and decree in

L.A.R.No.14/1998 on the file of the Sub Court, Mavelikkara. The

acquisition is for the purpose of F.C.I. It is brought to our notice

that there is no appeal against the relied on judgment.

Therefore, this appeal is dismissed.

(KURIAN JOSEPH, JUDGE)

(HARUN-UL-RASHID, JUDGE)
ahg.

KURIAN JOSEPH &
HARUN-UL-RASHID, JJ.

—————————
L.A.A.No.500 of 2004

—————————-

JUDGMENT

27th September, 2007