Kerala High Court
State Of Kerala vs Smt.A.Jameela on 27 September, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA App No. 200 of 2003()
1. STATE OF KERALA
... Petitioner
Vs
1. SMT.A.JAMEELA, W/O.ABDUL KHADER,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :27/09/2007
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
-----------------------------------------
L.A.A.No.200 of 2003
-----------------------------------------
Dated this the 27th day of September, 2007
JUDGMENT
Kurian Joseph,J.
This appeal is filed against the judgment and decree in
L.A.R.No.80 of 1999 on the file of the Sub Court, Kasaragod. It
is seen that it is a common judgment in respect of three cases.
It is brought to our notice that there is no appeal against
L.A.R.No.81/1999. Therefore, this appeal is dismissed.
(KURIAN JOSEPH, JUDGE)
(HARUN-UL-RASHID, JUDGE)
ahg.
KURIAN JOSEPH &
HARUN-UL-RASHID, JJ.
—————————
L.A.A.No. 200 of 2003
—————————-
JUDGMENT
27th September, 2007