High Court Kerala High Court

Ouseph Devassy (Died) vs State Of Kerala Rep. By on 4 April, 2008

Kerala High Court
Ouseph Devassy (Died) vs State Of Kerala Rep. By on 4 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA App No. 643 of 2008()


1. OUSEPH DEVASSY (DIED)
                      ...  Petitioner
2. ANNAMKUTTY, W/O.ANTHONY (DIED)
3. VAREETH VITHAYATHIL, KADUKULANGARA
4. DEVASY VITHAYATHIL,  DO.......DO..
5. ELSY, W/O.KUNJUMAON, CHITTERN
6. MARY, W/O.PAPPU, VITHAYATHIL
7. DAVID, S/O.PAPPU, VITHAYATHIL
8. JOHNSON, S/O.PAPPU, DO......DO..
9. PAPPU, S/O.PAPPU, DO...... DO..

                        Vs



1. STATE OF KERALA REP. BY
                       ...       Respondent

                For Petitioner  :SMT.ROSE MICHAEL

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :04/04/2008

 O R D E R
          KURIAN JOSEPH & HARUN-UL-RASHID,JJ.
         ======================================
                    LAA NO.643 OF 2008
         ======================================
              Dated this the 4th day of April 2008

                         JUDGMENT

Kurian Joseph, J.

This is an appeal filed by the legal

representatives of the claimants in LAR 18/2003 on the

file of the Sub Court, North Paravoor. It is brought to our

notice that when the reference court answered the

reference on 20.12.2006, B-claimant had also expired

and the legal representatives were not on the party

array. Therefore, the matter will have to be considered

afresh by the reference court. Consequently we set aside

the judgment in LAR 18/2003 on the file of the Sub

Court, North Paravoor. The parties shall appear before

the reference court on 2.6.2008. The appellants shall

take steps to implead the legal representatives of B-

claimant also, on the date of appearance.

In view of the remand as above, the

appellants shall be entitled to refund the court fee. It is

LAA 643/2008 2

also made clear that this is an open remand and hence it

will be open to the parties to adduce fresh evidence. This

reference shall be answered within another four months.

KURIAN JOSEPH, JUDGE

HARUN-UL-RASHID, JUDGE

css/