IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl L P No. 506 of 2007()
1. GOPI, S/O. VELU,
... Petitioner
Vs
1. C.K. ALIYAR,
... Respondent
2. R. ADHEESH,
3. VELAYUDHAN,
4. MATHEW,
5. JACOB,
6. KUNJUMUHAMMADU,
7. STATE OF KERALA,
For Petitioner :SRI.P.V.BABY
For Respondent : No Appearance
The Hon'ble MR. Justice K.THANKAPPAN
Dated :20/07/2007
O R D E R
K. Thankappan, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Crl.L.P. No. 506 of 2007
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 20th day of July, 2007
O R D E R
The only question involved in this petition is whether the petitioner
was in possession of the property alleged to have been trespassed by
respondents 1 to 6? The trial court after considering the entire evidence
found that the “complainant has failed to prove his ownership or
possession over the property alleged to have been trespassed into by the
accused”. On appreciating the entire evidence and on perusing the
judgment under appeal, this Court is of the view that the impugned
judgment requires no interference by this Court. Hence, leave to appeal is
rejected.
K. Thankappan,
Judge.
mn.
K.Thankappan,J.
– – – – – – – – – – – – – – – –
Crl.l.P.No. /200
– – – – – – – – – – – – – – – –
ORDER
-6-2007