Kerala High Court
The State Of Kerala vs Janardhanan Nair on 25 February, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA App No. 852 of 2005()
1. THE STATE OF KERALA,
... Petitioner
Vs
1. JANARDHANAN NAIR,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.P.V.KUNHIKRISHNAN
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :25/02/2008
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
----------------------------------------------------------------
L.A.A. NO. 852 OF 2005
----------------------------------------------------------------
Dated this the 25th day of February, 2008
JUDGMENT
Kurian Joseph, J.
C.M. Application No.1134 of 2005 – Delay condoned.
This appeal is filed against the judgment and decree in L.A.R. No.104
of 1999 on the file of the Principal Sub Court, Kozhikode. Acquisition is
for Indian Institute of Management. On merits it is seen that the relied on
judgment, Ext.A1, has become final since there is no appeal. Therefore,
this appeal is dismissed. I.A. No.2221 of 2005 is also dismissed.
(KURIAN JOSEPH, JUDGE)
(HARUN-UL-RASHID, JUDGE)
sp/
KURAIN JOSEPH &
HAURN-UL-RASHID, J.J
L.A.A. .NO.852/2005
JUDGMENT
25TH FEBRUARY, 2008