High Court Kerala High Court

The Special Tahsildar (La0 (Oefc) vs Cheriya Parambil Joseph Roland … on 4 March, 2009

Kerala High Court
The Special Tahsildar (La0 (Oefc) vs Cheriya Parambil Joseph Roland … on 4 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 905 of 2007()


1. THE SPECIAL TAHSILDAR (LA0 (OEFC),
                      ...  Petitioner

                        Vs



1. CHERIYA PARAMBIL JOSEPH ROLAND (DIED),
                       ...       Respondent

2. PRAKASH CHANDAR A. BHULANI,

3. THE PROJECT OFFICER (OEFC),

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.R.BINDU (SASTHAMANGALAM)

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :04/03/2009

 O R D E R
         PIUS.C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
                    ------------------------
                    L.A.A.No.905 of 2007
                    ------------------------

            Dated this the 4 th day of March, 2009

                           JUDGMENT

Pius C.Kuriakose, J.

We have already found by order dated 2/3/2009 that

reliance placed by the learned Subordinate Judge in the

impugned judgment on Ext.A3 was justified. It is now reported

to us that L.A.A. No.976/2001 filed by the Government against

Ext.A3 has been dismissed by a Division Bench of this court along

with a number of other appeals. Copy of the common judgment

in L.A.A. No. 976/2001 and connected cases is also made

available. This appeal, accordingly, will stand dismissed.

PIUS.C.KURIAKOSE,JUDGE

C.K.ABDUL REHIM, JUDGE
dpk