High Court Kerala High Court

State Of Kerala vs Monika on 17 September, 2007

Kerala High Court
State Of Kerala vs Monika on 17 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA App No. 58 of 2003()


1. STATE OF KERALA
                      ...  Petitioner

                        Vs



1. MONIKA D/O. VAREED, PAREKATY, KALADY.
                       ...       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 :17/09/2007

 O R D E R
           KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
               -----------------------------------------
                      L.A.A. NO. 58 OF 2003
               -----------------------------------------
         Dated this the 17th day of September, 2007.


                         J U D G M E N T

Kurian Joseph, J.

In view of the judgment in L.A.A. No. 804/2002 whereby

the judgment and decree under appeal has already been set

aside, it is submitted that no further orders are necessary in this

appeal. It is hence closed.

KURIAN JOSEPH
JUDGE

HARUN-UL-RASHID
JUDGE

smp

KURIAN JOSEPH &
HARUN-UL-RASHID, JJ.

L.A.A. NO. 58 OF 2003

J U D G M E N T

17.09.2007