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