High Court Kerala High Court

R.Krishna Pillai vs State Of Kerala on 21 January, 2009

Kerala High Court
R.Krishna Pillai vs State Of Kerala on 21 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 2252 of 2008()


1. R.KRISHNA PILLAI
                      ...  Petitioner
2. LALITHAMMA,D/O.SARASWATHY AMMA
3. SATHEESAN NAIR,S/O.KRISHNAPILLAI
4. SUDHIKUMAR M.K.,S/O.KRISHNAPILLAI
5. BAIJU M.K.,S/O.KRISHNAPILLAI
6. SANTHANA KRISHNAN M.K.,

                        Vs



1. STATE OF KERALA, REP. BY
                       ...       Respondent

2. THE DIRECTOR,

                For Petitioner  :SRI.M.P.KRISHNAN NAIR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :21/01/2009

 O R D E R

PIUS C.KURIAKOSE & C.K.ABDUL REHIM, JJ.

————————
L.A.A.No.2252 OF 2008

————————

Dated this the 21st day of January, 2010

JUDGMENT

Pius C.Kuriakose, J.

Today also there is no representation for the appellants.

Hence this appeal will stand dismissed for default.

PIUS C.KURIAKOSE,JUDGE

C.K.ABDUL REHIM , JUDGE
dpk