High Court Kerala High Court

State vs Raghavakurup on 25 September, 2009

Kerala High Court
State vs Raghavakurup on 25 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1022 of 2001(A)



1. STATE
                      ...  Petitioner

                        Vs

1. RAGHAVAKURUP
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.K.JAYAKUMAR

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :25/09/2009

 O R D E R
                PIUS C. KURIAKOSE &
             K. SURENDRA MOHAN, JJ.
    ------------------------------------------------
             L. A. A. No.1022 of 2001
    ------------------------------------------------
   Dated this the 25th day of September, 2009

                    JUDGMENT

Pius C. Kuriakose, J

By our order dt.23/09/09, we noticed that the

judgment in L.A.R.146/98 was rightly relied on by the

court below. The Registry now reports to us that

L.A.A.499/01 preferred against judgment in

L.A.R.10/99, another judgment relied on by the court

below was dismissed by this Court on 16/01/08. It is

also reported that against the judgment in

L.A.R.146/98, no appeal has been preferred and

hence, the said judgment has become final. For both

these reasons, this appeal will stand dismissed. No

L. A. A. No.1022 of 2001 -2-

costs.

PIUS C. KURIAKOSE
JUDGE

K. SURENDRA MOHAN
JUDGE
kns/-