Kerala High Court
State Of Kerala vs Remani on 17 February, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1654 of 2008()
1. STATE OF KERALA, REPRESENTED BY THE
... Petitioner
Vs
1. REMANI, W/O.BHASKARAN, KALPANA BHAVAN,
... Respondent
For Petitioner :ADDL.ADVOCATE GENERAL
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :17/02/2009
O R D E R
PIUS.C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
————————
L.A.A.No.1654 OF 2008
————————
Dated this the 17th day of February, 2009
JUDGMENT
Pius C.Kuriakose, J.
In view of the decision we have taken in
L.A.A.No.1863/2008, this appeal will stand dismissed. No costs.
PIUS.C.KURIAKOSE,JUDGE
C.K.ABDUL REHIM, JUDGE
dpk