High Court Kerala High Court

Cheriya Alikutty vs The State Of Kerala on 16 November, 2007

Kerala High Court
Cheriya Alikutty vs The State Of Kerala on 16 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 2714 of 2007()


1. CHERIYA ALIKUTTY, S/O. MUHAMMED,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE DISTRICT COLLECTOR,

3. THE SUB INSPECTOR OF POLICE,

4. THE TAHSILDAR,

                For Petitioner  :SRI.P.R.SREEJITH

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.M.JOSEPH

 Dated :16/11/2007

 O R D E R
                    H.L. DATTU, CJ. & K. M. JOSEPH, J.
                    --------------------------------------------------
                            W.A. NO. 2714 OF 2007
                    ---------------------------------------------------
                    Dated this the 16th November, 2007

                                     JUDGMENT

H.L. DATTU, CJ.

we do not find any error in the order passed by the learned Single

Judge. Therefore, the Appeal requires to be rejected and accordingly, it is

rejected. However, learned counsel for the appellant/petitioner is permitted

to make an appropriate application before the learned Single Judge for out of

turn hearing. If such an application is made, we request the learned Judge to

consider the same in accordance with law.

Ordered accordingly.

H.L. DATTU,
CHIEF JUSTICE

K.M. JOSEPH,
JUDGE

kbk.