Kerala High Court
State Of Kerala vs Vijayamma on 11 August, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1016 of 2008(D)
1. STATE OF KERALA,
... Petitioner
Vs
1. VIJAYAMMA
... Respondent
2. RAJAMMA, PUTHENPURAYIL VEEDU
3. RADHAMANI, KUNNUMPURATHU THEKKEETHIL
4. SREEREKHA, VALLIKULATHU VEEDU,
5. VALSALA, SASIMANDIRAM, INJAVILA P.O.
6. KANAKA, W/O. SASIDHARAN,
7. SOUMYA,
8. DHANYA,
9. ASWATHY
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :11/08/2009
O R D E R
PIUS C.KURIAKOSE & P.Q.BARKATH ALI, JJ.
- - - - - - - - - - - - - - - - - - - - -
L.A.A.No.1016 OF 2008
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 11th day of August, 2009
JUDGMENT
Pius.C.Kuriakose, J.
Having gone through the impugned judgment, we are of the view that
the learned Subordinate Judge was perfectly justified in relying on Ext.A3
which was a judgment of the same Sub court in L.A.R.No.130/1997. We
have today by judgment in L.A.A.No.424/2008 upheld the above judgment –
Ext.A3 in L.A.R.No.316/1997. In view of our decision in
L.A.A.No.424/2008, we do not find any warrant for entertaining this appeal
further. The Appeal will stand dismissed.
PIUS C.KURIAKOSE
JUDGE
P.Q.BARKATH ALI
JUDGE
sv.