IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA App No. 221 of 2006()
1. THE STATE OF KERALA,
... Petitioner
Vs
1. MOTHER SUPERIOR,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.N.N.SUGUNAPALAN (SR.)
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :22/02/2008
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
----------------------------------------------------------------
L.A.A. NO. 221 OF 2006
----------------------------------------------------------------
Dated this the 22nd day of February, 2008
JUDGMENT
Kurian Joseph, J.
C.M. Application No.284 of 2006 – Delay condoned.
2. This appeal is filed against the judgment and decree in L.A.R.
No.130 of 1998 on the file of the Additional Sub Court, Kottayam. The
acquisition is for the formation of Reach-II of Changanacherry bye pass.
The relied on judgment has become final in L.A.A. No.543 of 2001. The
connected matter also has been dismissed by this Court by judgment in
L.A.A. No.623 of 2003.
For the above reasons, this appeal is dismissed. I.A. No.599 of 2006
is also dismissed.
(KURIAN JOSEPH, JUDGE)
(HARUN-UL-RASHID, JUDGE)
sp/
KURAIN JOSEPH &
HAURN-UL-RASHID, J.J
L.A.A. .NO221/2006
JUDGMENT
22nd FEBRUARY, 2008