High Court Kerala High Court

State Of Kerala vs K.Maniyan on 18 September, 2007

Kerala High Court
State Of Kerala vs K.Maniyan on 18 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA App No. 1213 of 2002()


1. STATE OF KERALA
                      ...  Petitioner

                        Vs



1. K.MANIYAN, CONTRACTOR,KRISHNAPRIYA,
                       ...       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 :18/09/2007

 O R D E R
        KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
            -----------------------------------------
                  L.A.A.No.1213 of 2002
            -----------------------------------------
       Dated this the 18th day of September, 2007

                          JUDGMENT

Kurian Joseph,J.

This appeal is filed against the judgment and decree in

L.A.R.No.165/1995 on the file of the Sub Court,

Thiruvananthapuram. In view of the judgment in

L.A.A.No.77/2001 whereby the relied on judgment in

L.A.R.No.159/1995 has become final, this appeal is dismissed.

(KURIAN JOSEPH, JUDGE)

(HARUN-UL-RASHID, JUDGE)
ahg.

KURIAN JOSEPH &
HARUN-UL-RASHID, JJ.

—————————
L.A.A.No.1213 of 2002

—————————-

JUDGMENT

18th September, 2007