High Court Kerala High Court

The State Of Kerala vs N. Vasu (Died) on 22 February, 2007

Kerala High Court
The State Of Kerala vs N. Vasu (Died) on 22 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA App No. 148 of 2007()


1. THE STATE OF KERALA.
                      ...  Petitioner

                        Vs



1. N. VASU (DIED),
                       ...       Respondent

2. SUDHARMADEVI. C.V., STAFF NURSE,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :22/02/2007

 O R D E R
                      KURIAN JOSEPH & K.T. SANKARAN, JJ.

                   ...................................................................................

                                      L.A.A. No. 148   OF   2007

                  ...................................................................................

                              Dated this the 22nd February, 2007.




                                             J U D G M E N T

Kurian Joseph, J:

In view of dismissal of the petition for condonation of delay in filing

the appeal, the appeal is also dismissed.

KURIAN JOSEPH,

JUDGE.

K.T. SANKARAN,

JUDGE.

lk

KURIAN JOSEPH & K.T. SANKARAN, JJ.

………………………………………………………………………..

C.M. APPLN. NO. 203 OF 2007

IN L.A.A. No. 148 OF 2007

………………………………………………………………………..

Dated this the 22nd February, 2007.

O R D E R

Since there is no appeal against the relied on judgment in L.A.R.

No.64 of 1996 on the file of the Addl. Sub Court, Kollam, it is not necessary

to condone the delay in filing the appeal and to consider the appeal on

merits.

Accordingly, the petition for condonation of delay in filing the appeal

is dismissed.

KURIAN JOSEPH,

JUDGE.

K.T. SANKARAN,

JUDGE.

lk