High Court Kerala High Court

State Of Kerala vs Krishnankutty Nair on 13 February, 2007

Kerala High Court
State Of Kerala vs Krishnankutty Nair on 13 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA App No. 977 of 2004(D)


1. STATE OF KERALA.
                      ...  Petitioner

                        Vs



1. KRISHNANKUTTY NAIR,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.SANTHEEP ANKARATH

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

 Dated :13/02/2007

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

                ----------------------------------------------

              L.A.A.Nos.977/04, 475/05 and 351/06

                ----------------------------------------------

                   Dated 13th    February,  2007.


                            J U D G M E N T

Sankaran, J.

In these cases, the reference court relied on the

common judgment in L.A.R.Nos.11 and 13 of 2001 on the file of

the Additional Sub Court, Kottayam. We have already dismissed

the appeals arising out of the above judgment, by judgment

dated 13.2.2007 in L.A.A.Nos.1378 and 1495 of 2003. Therefore,

these appeals are also dismissed.

I.A.1328/05 in L.A.A.475/05 : Dismissed.

I.A.1226/06 in L.A.A.351/06 : Dismissed.

KURIAN JOSEPH, JUDGE.

K.T.SANKARAN, JUDGE.

tgs

KURIAN JOSEPH & K.T.SANKARAN, JJ

———————————————-

L.A.A. NO. OF 2004

———————————————-

J U D G M E N T

Dated 13th February, 2007.