Kerala High Court
State Of Kerala vs Manhamprath Ramakrishnan on 24 January, 2007
       
  
  
 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA App No. 23 of 2007()
1. STATE OF KERALA,
                      ...  Petitioner
2. THE EXECUTIVE ENGINEER,
                        Vs
1. MANHAMPRATH RAMAKRISHNAN,
                       ...       Respondent
                For Petitioner  :GOVERNMENT PLEADER
                For Respondent  : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice S.SIRI JAGAN
 Dated :24/01/2007
 O R D E R
                 KURIAN JOSEPH & S.SIRI JAGAN,JJ.
                       -----------------------------------------
                              L.A.A.No.23  of  2007
                       -----------------------------------------
                 Dated this the 24th  day of  January, 2007
                                    JUDGMENT
Kurian Joseph,J.
This is an appeal filed against the judgment and decree in
L.A.R.No.219/2003 on the file of the Sub Court, Thalassery. The
registry reports that there is no appeal filed against the relied on
judgment in L.A.R.No.136/2002 of the Sub Court, Thalassery.
Therefore, this appeal is dismissed.
(KURIAN JOSEPH, JUDGE)
(S.SIRI JAGAN, JUDGE)
ahg.