High Court Kerala High Court

Gopi vs C.K. Aliyar on 20 July, 2007

Kerala High Court
Gopi vs C.K. Aliyar on 20 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl L P No. 506 of 2007()


1. GOPI, S/O. VELU,
                      ...  Petitioner

                        Vs



1. C.K. ALIYAR,
                       ...       Respondent

2. R. ADHEESH,

3. VELAYUDHAN,

4. MATHEW,

5. JACOB,

6. KUNJUMUHAMMADU,

7. STATE OF KERALA,

                For Petitioner  :SRI.P.V.BABY

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.THANKAPPAN

 Dated :20/07/2007

 O R D E R
                                   K. Thankappan, J.

                    - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -

                                  Crl.L.P. No. 506 of 2007

                    - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -

                        Dated this the 20th day of July, 2007


                                          O R D E R

The only question involved in this petition is whether the petitioner

was in possession of the property alleged to have been trespassed by

respondents 1 to 6? The trial court after considering the entire evidence

found that the “complainant has failed to prove his ownership or

possession over the property alleged to have been trespassed into by the

accused”. On appreciating the entire evidence and on perusing the

judgment under appeal, this Court is of the view that the impugned

judgment requires no interference by this Court. Hence, leave to appeal is

rejected.

K. Thankappan,

Judge.

mn.

K.Thankappan,J.

– – – – – – – – – – – – – – – –

Crl.l.P.No. /200

– – – – – – – – – – – – – – – –

ORDER

-6-2007