High Court Kerala High Court

Saidu Muhammed vs State Of Keral on 13 January, 2011

Kerala High Court
Saidu Muhammed vs State Of Keral on 13 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 984 of 2008()


1.  SAIDU MUHAMMED ,S/O MEETHO,
                      ...  Petitioner

                        Vs



1. STATE OF KERAL, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.MATHEW PHILIP EDAPPALLIL

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice N.K.BALAKRISHNAN

 Dated :13/01/2011

 O R D E R
                       PIUS C. KURIAKOSE &
                     N. K. BALAKRISHNAN, JJ.
            ------------------------------------------------
                      L. A. A. No.984 of 2008
            ------------------------------------------------
             Dated this the 13th day of January, 2011

                            JUDGMENT

Pius C. Kuriakose, J

It is seen from the judgment of this Court in LAA.1357/07

that the judgment impugned in this appeal has been set aside

and the LAR remanded to the Sub Court. In view of that

judgment this appeal is dismissed as unnecessary.

PIUS C. KURIAKOSE
JUDGE

N. K. BALAKRISHNAN
JUDGE
kns/-