IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 612 of 2007()
1. STATE OF KERALA, REP. BY
... Petitioner
Vs
1. NABEEZA BEEVI, VELIYIL VEEDU,
... Respondent
For Petitioner :ADDL.ADVOCATE GENERAL
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :23/10/2009
O R D E R
PIUS C.KURIAKOSE & K.SURENDRA MOHAN, JJ.
------------------------
L.A.A.No.612 OF 2007
------------------------
Dated this the 23rd day of October, 2009
JUDGMENT
Pius C.Kuriakose, J.
Service is completed. There is no appearance for the
respondent/claimant. It is brought to our notice that this court
by common judgment in L.A.A. No.1098,487 & 478/1997 dated
21/1/2003 set aside the judgment pertaining to other three cases
which were also decided under the impugned common judgment
and remanded the LAR cases back to the Reference Court. In
view of that judgment, we set aside the impugned judgment and
remand L.A.R. No.280/91 to the Sub Court, Mavelikara. This is
an open remand and it will be open to both sides to adduce
whatever evidence they have in support of their rival contentions.
The learned Sub Judge will pass revised judgment on the basis of
the entirety of the evidence which comes on record at the earliest
and at any rate within five months of receiving a copy of this
judgment.
PIUS C.KURIAKOSE,JUDGE
K.SURENDRA MOHAN, JUDGE
dpk