High Court Kerala High Court

The Special Tahsildar vs Padmavathy Brahimini Amma on 28 February, 2008

Kerala High Court
The Special Tahsildar vs Padmavathy Brahimini Amma on 28 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA App No. 1011 of 2005()


1. THE SPECIAL TAHSILDAR,
                      ...  Petitioner

                        Vs



1. PADMAVATHY BRAHIMINI AMMA,
                       ...       Respondent

                For Petitioner  :ADVOCATE GENERAL

                For Respondent  :SRI.R.SUDHISH

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :28/02/2008

 O R D E R
               KURIAN JOSEPH & HARUN-UL-RASHID, JJ.

              ----------------------------------------------------------------

                             L.A.A. NO. 1011 OF 2005

              ----------------------------------------------------------------


                    Dated this the  28th day of February, 2008


                                     JUDGMENT

Kurian Joseph, J.

C.M. Application No. 1424 of 2005 – Delay condoned.

This appeal is filed against the judgment and decree in L.A.R. No.352

of 1997 on the file of the Principal Sub Court, Kozhikode. Acquisition is

for the purpose of establishment of agricultural market. On merits it is seen

that the relied on judgment, Ext.A1, has become final in L.A.A. No.1001 of

1997. Therefore, this appeal is dismissed. I.A. No.2696 of 2005 is also

dismissed.

(KURIAN JOSEPH, JUDGE)

(HARUN-UL-RASHID, JUDGE)

sp/

KURAIN JOSEPH &

HAURN-UL-RASHID, JJ.

L.A.A. NO.1011/2005

JUDGMENT

28TH FEBRUARY, 2008