IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA App No. 22 of 2007()
1. THE SPECIAL TAHSILDAR (LA),
... Petitioner
2. THE DISTRICT COLLECTOR, KASARGOD.
3. THE DEPUTY CHIEF ENGINEER (CONSTRUCTION)
Vs
1. K.V. SREEDHARAN, S/O.VASU,
... Respondent
2. KUNHAMMAR, W/O. VASU,
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.T.SANKARAN
Dated :01/02/2007
O R D E R
KURIAN JOSEPH & K.T.SANKARAN, JJ.
----------------------------------------------
C.M.Appln.27/07 & L.A.A.No.22 of 2007
----------------------------------------------
Dated 1st February, 2007.
J U D G M E N T
Kurian Joseph, J.
This appeal is directed against the decree and
judgment in L.A.R.14/04 on the file of the Sub Court, Kasaragod.
Since the extent involved is only 2.71 cents and since there is no
appeal filed against the relied on judgment in L.A.R. Nos.39, 40
and 66 of 2001 on the file of the Sub Court, Kasaragod, it is not
necessary to issue notice on the delay petition. The petition and
the appeal are dismissed.
KURIAN JOSEPH, JUDGE.
K.T.SANKARAN, JUDGE.
tgs
KURIAN JOSEPH & K.T.SANKARAN, JJ
———————————————-
W.P.(C) NO. OF 2004
———————————————-
J U D G M E N T
Dated 1st February, 2007.