IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 861 of 2000(A)
1. TRISSUR MUNCIPALITY
... Petitioner
Vs
1. ANTONY F.MANVALAN
... Respondent
For Petitioner :SRI.K.P.VIJAYAN
For Respondent :SMT.LATHA KRISHNAN
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :17/06/2009
O R D E R
PIUS.C.KURIAKOSE & P.Q.BARKATH ALI, JJ.
------------------------
L.A.A.Nos.861 & 862/2000
------------------------
Dated this the 17th day of June, 2009
JUDGMENT
Pius C.Kuriakose, J.
These are appeals preferred by the requisitioning authority.
We are passing a separate detailed judgment allowing L.A.A.
Nos.1055/2000 & 1099/2000 preferred by the claimants. In
view of the reasons stated in that common judgment, these
appeals are liable to be dismissed.
Accordingly, these appeals are dismissed without any order
as to costs.
PIUS.C.KURIAKOSE,JUDGE
P.Q.BARKATH ALI, JUDGE
dpk
PIUS.C.KURIAKOSE &
P.Q.BARKATH ALI, JJ.
————————
L.A.A.Nos.861 & 862/2000
————————
JUDGMENT
17TH JUNE 2009