Kerala High Court
State Of Kerala vs Hajira Beevi on 20 September, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA App No. 512 of 2004(B)
1. STATE OF KERALA.
... Petitioner
Vs
1. HAJIRA BEEVI, VAHEEDA COTTAGE,
... Respondent
2. H.SAHIDA, VAHEEDA COTTAGE,
3. A.BIJU, OF DO. DO.
4. A.SHAJI, OF DO. DO.
5. MOHAMMED KANNU KASIM T.C.35/517,
6. RUGMINI AMMA, SREEVARAHAM HOUSE,
7. K.BABY OF DO. DO.
8. A.L.JAYACHANDRAN, PUTHUVAL PUTHEN VEEDU,
9. FATHUMMA BEEVI, JANDA BEEVI,
10. KOCHAPPI KOUSALYA, PUTHUVAL PUTHEN VEEDU
11. HAYARUNNISA T.C.35/644,
12. SHAHUL HAMEED, T.C.35/1151,
13. MUHAMMED KANNU, ABDUL AZEEZ,
14. BEEMAKANNU SUHARA UMMAL,
15. YESODA, PUTHUVAL PUTHEN VEEDU,
16. NARAYANI MALATHI, PUTHUVAL PUTHEN VEEDU
17. A.NAZEERA BEEVI, NAZIR MANZIL,
18. A.HAFEEZ MUHAMMED, AGED 5 1/2 YEARS
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.A.AHZAR
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :20/09/2007
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
----------------------------------------------
L.A.A.No.512 of 2004
----------------------------------------------
Dated 20th September, 2007.
J U D G M E N T
Kurian Joseph, J.
This appeal is directed against the judgment and
decree in L.A.R. No.24/95 on the file of the Sub Court,
Thiruvananthapuram. It is submitted that the relied on judgment
in L.A.R.101/94 has become final, in view of the judgment in
L.A.A.443/01. Therefore, this appeal is dismissed.
KURIAN JOSEPH, JUDGE.
HARUN-UL-RASHID, JUDGE.
tgs
KURIAN JOSEPH &
HARUN-UL-RASHID, JJ
———————————————-
L.A.A. NO. OF 200
———————————————-
J U D G M E N T
Dated 20th September, 2007.