IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 381 of 2007()
1. THE SPECIAL TAHSILDAR, LA, N.H.1,
... Petitioner
2. THE EXECUTIVE ENGINEER (NH), DIVISION,
Vs
1. CHANDRA BANU, S/O. BHANU,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.K.M.FIROZ
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :08/10/2009
O R D E R
PIUS C.KURIAKOSE & K.SURENDRA MOHAN, JJ.
------------------------
L.A.A.No. 381 OF 2007
------------------------
Dated this the 8th day of October, 2009
JUDGMENT
Pius C.Kuriakose, J.
Our attention is drawn by Sri.K.M. Firoz, learned counsel for
the respondent, to the common judgment in L.A.A.Nos.402/2007
& 428/2007. It is seen that under that judgment a Division
Bench of this court noticed that Ext.A1 common judgment (same
Ext.A1 relied on in the impugned judgment) had become final.
Under the above circumstances, we are of the view that there is
no ground for entertaining this appeal further. Following the
decision taken in L.A.A. Nos. 402/2007 & 428/2007, this appeal
will stand dismissed. No costs.
PIUS C.KURIAKOSE,JUDGE
K.SURENDRA MOHAN, JUDGE
dpk