Kerala High Court
Suseelan vs State Of Kerala on 7 August, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1393 of 2007()
1. SUSEELAN, GIRISH BHAVAN, PANDAVATH
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. INLAND WATER AUTHORITY OF INDIA,
For Petitioner :SRI.VISHNU.R
For Respondent :SRI.V.SANTHARAM, SC, IWAI
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :07/08/2009
O R D E R
PIUS C.KURIAKOSE & P.Q.BARKATH ALI, JJ.
------------------------
L.A.A.No.1393 OF 2007
------------------------
Dated this the 7th day of August, 2009
JUDGMENT
Pius C.Kuriakose, J.
The issue raised in this appeal preferred by the claimant is
already decided by this court in L.A.A. No.779/2004. In view of
of the judgment in that appeal, this appeal is rejected.
Refund the court fee paid on the appeal memorandum to
the learned counsel for the appellant.
PIUS C.KURIAKOSE,JUDGE
P.Q.BARKATH ALI, JUDGE
dpk