High Court Kerala High Court

The Project Officer (Oecf) vs Pandaloor Mary on 31 January, 2011

Kerala High Court
The Project Officer (Oecf) vs Pandaloor Mary on 31 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 323 of 2004()


1. THE PROJECT OFFICER (OECF),
                      ...  Petitioner

                        Vs



1. PANDALOOR MARY, W/O. PANDALOOR JOHN,
                       ...       Respondent

2. JOSEPH JOHN.

3. SUNIL JOHN.

4. SANOOP SYRIAC,

5. THE SPECIAL TAHSILDAR (LA) OECF,

                For Petitioner  :SRI.M.V.MATHAI MUTHIRENTHY, SC, KWA

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice N.K.BALAKRISHNAN

 Dated :31/01/2011

 O R D E R
                 PIUS C. KURIAKOSE &
                N.K.BALAKRISHNAN, JJ.
                ----------------------------------
                  L.A.A. No.323 of 2004
                  ------------------------------
         Dated this the 31st day of January 2011


                      J U D G M E N T

Pius C. Kuriakose, J.

It is brought to our notice by Sri.C.Unnikrishnan, one

of the Standing Counsel for the Water Authority that the

issue is already decided against the Government and the

Water Authority by judgment in L.A.A.No.401/2004. A copy

of that judgment is placed before us.

Under this circumstance, this appeal is dismissed.

No costs.

PIUS C. KURIAKOSE,
JUDGE.

N.K.BALAKRISHNAN,
JUDGE.

Jvt