Kerala High Court
State Of Kerala vs V.Velappan Nair on 7 September, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA App No. 1371 of 2000(C)
1. STATE OF KERALA
... Petitioner
Vs
1. V.VELAPPAN NAIR
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent :SMT.S.LETHIKA DEVI
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :07/09/2007
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
----------------------------------------------
L.A.A. NO.1371 OF 2000
----------------------------------------------
Dated 7th September, 2007.
J U D G M E N T
Kurian Joseph, J.
In view of the judgment in L.A.A.No.771/2000 by which
the relied on judgment in L.A.R.No.13/97 on the file of the Sub
Court, Neyyattinkara has become final, this appeal is dismissed.
KURIAN JOSEPH, JUDGE.
HARUN-UL-RASHID, JUDGE.
tgs
KURIAN JOSEPH &
HARUN-UL-RASHID, JJ
———————————————-
L.A.A. NO.1371 OF 2000
———————————————-
J U D G M E N T
Dated 7th September, 2007.