High Court Kerala High Court

State Of Kerala vs Gopalan on 4 January, 2007

Kerala High Court
State Of Kerala vs Gopalan on 4 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA App No. 98 of 2005(D)


1. STATE OF KERALA.
                      ...  Petitioner

                        Vs



1. GOPALAN, S/O.NARAYANAN,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.MATHEW JOHN (K)

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice A.K.BASHEER

 Dated :04/01/2007

 O R D E R
                 KURIAN JOSEPH & A.K. BASHEER, JJ.

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

            L.A..NOS.313/04, 421/04, 98/05 & 853/06

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

           DATED THIS THE 4TH DAY OF JANUARY, 2007.



                                     JUDGMENT

Kurian Joseph, J.

These appeals are directed against the judgment and decree in

L.A.R.Nos.43/2002, 11/2002, 29/2002 and 152/2002 respectively on the file of the

Sub Court, Kottayam.

In view of the common judgment dated 7.12.2006 in

L.A.A.No.1883/2002 and connected cases, these appeals are dismissed, since the

enhancement is only around 60%.

(Kurian Joseph, Judge.)

(A.K. Basheer, Judge.)

kav/