Kerala High Court
Saidu Muhammed vs State Of Keral on 13 January, 2011
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 984 of 2008()
1. SAIDU MUHAMMED ,S/O MEETHO,
... Petitioner
Vs
1. STATE OF KERAL, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.MATHEW PHILIP EDAPPALLIL
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice N.K.BALAKRISHNAN
Dated :13/01/2011
O R D E R
PIUS C. KURIAKOSE &
N. K. BALAKRISHNAN, JJ.
------------------------------------------------
L. A. A. No.984 of 2008
------------------------------------------------
Dated this the 13th day of January, 2011
JUDGMENT
Pius C. Kuriakose, J
It is seen from the judgment of this Court in LAA.1357/07
that the judgment impugned in this appeal has been set aside
and the LAR remanded to the Sub Court. In view of that
judgment this appeal is dismissed as unnecessary.
PIUS C. KURIAKOSE
JUDGE
N. K. BALAKRISHNAN
JUDGE
kns/-