IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1851 of 2008()
1. STATE OF KERALA REP.BY THE DISTRICT
... Petitioner
Vs
1. ITTOOP THOMAS, S/O.ITTOOP, OZHATHIL
... Respondent
For Petitioner :ADDL.ADVOCATE GENERAL
For Respondent :SRI.G.SREEKUMAR (CHELUR)
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :09/10/2009
O R D E R
PIUS C. KURIAKOSE &
K. SURENDRA MOHAN, JJ.
------------------------------------------------
L. A. A. No.1851 of 2008
------------------------------------------------
Dated this the 9th day of October, 2009
JUDGMENT
Pius C. Kuriakose, J
Service is complete. It is brought to our notice
that this Court by judgment in L.A.A.520/04 interfered
with the judgment which was passed by the Reference
Court in a connected matter and remanded the LAR in
that case to the Reference Court. Following the
decision we have taken in L.A.A.520/04, we set aside
the judgment and decree under appeal and remand
L.A.R.7/02 to the Sub Court, Thodupuzha. The Sub
Court is directed to afford opportunity to both sides to
adduce whatever evidence they want to and to pass
the revised judgment on the basis of the entirety of
L. A. A. No.1851 of 2008 -2-
evidence which comes on record.
The appeal is thus, allowed by way of remand.
PIUS C. KURIAKOSE
JUDGE
K. SURENDRA MOHAN
JUDGE
kns/-