High Court Kerala High Court

The State Of Kerala vs G.Haridasan on 18 October, 2007

Kerala High Court
The State Of Kerala vs G.Haridasan on 18 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA App No. 60 of 2006(D)


1. THE STATE OF KERALA, REPRESENTED BY
                      ...  Petitioner

                        Vs



1. G.HARIDASAN, SECRETARY,
                       ...       Respondent

2. L.SUMATHI, PUTHUYAL PUTHEN VEEDU,

3. S.BALAN, T.C.40/130,

4. S.JAYA, T.C.43/1281,

5. S.BINDHU, 43/1281,

6. K.ANIRUDHAN,

7. K.KRISHNAMMA, T.C.43/1273,

8. K.GEETHA, T.C.43/1273, MUTTATHARA,

9. K.PANKAJAKSHAN,

10. K.VIMALA, T.C.44/1792,

11. G.RAGHAVAN, T.C.43/1291,

12. K.RAJALEKSHMI,

13. L.PARVATHY, T.C.43/1292,

14. N.MURUKESAN, T.C.43/1292,

15. N.SIVAKUMAR, T.C.43/1292,

16. P.SELVI,

17. M.MANIKYAM, T.C.44/1601,

18. K.GOPI, T.C.37/4, MUTTATHARA,

19. K.RAMANI, MUTTATHARA, TRIVANDRUM.

20. N.GANESAN, S/O.NATARAJAN ASARI,

21. VALSALA DEVI, W/O.LATE MANICKAM,

22. BINUKUMAR, S/O.LATE MANICKAM,

23. KAVITHA RANI, D/O.LATE MANICKAM,

24. CHANDIRA RANI, D/O.LATE MANICKAM,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.B.JAYASURYA

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

 Dated :18/10/2007

 O R D E R

KURIAN JOSEPH & HARUN-UL-RASHID, JJ.

—————————————–

L.A.A. NO. 60 OF 2006

—————————————–
Dated this the 18th day of October, 2007.

J U D G M E N T

Kurian Joseph, J.

This is an appeal filed against the judgment and decree in

L.A.R. No. 360/1994 on the file of the II Additional Sub Court,

Thiruvananthapuram. It is brought to our notice that the

relied on judgment has become final by judgment in

L.A.A. No. 443/2001. Therefore, this appeal is dismissed.

KURIAN JOSEPH
JUDGE

HARUN-UL-RASHID
JUDGE

smp