High Court Kerala High Court

State Of Kerala vs Augustian Pathrose on 3 October, 2007

Kerala High Court
State Of Kerala vs Augustian Pathrose on 3 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA App No. 1360 of 2003(D)


1. STATE OF KERALA.
                      ...  Petitioner

                        Vs



1. AUGUSTIAN PATHROSE, T.M.S. BANGLOW,
                       ...       Respondent

                For Petitioner  :SRI.V.K.BEERAN, ADDL.ADVOCATE GENERAL

                For Respondent  :SRI.D.AJITH KUMAR

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :03/10/2007

 O R D E R
         KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
              -----------------------------------------
                    L.A.A. NO. 1360 OF 2003
             -----------------------------------------
           Dated this the 3rd day of October, 2007.


                        J U D G M E N T

Kurian Joseph, J.

This is an appeal filed against the judgment and decree in

L.A.R. No. 243/1994 on the file of II Additional Sub Court,

Thiruvananthapuram. It is brought to our notice that no appeals

were filed against the two judgments covered by the common

judgment and that the appeal L.A.A. No. 837/1998 has been

dismissed also. Therefore, this appeal is dismissed.

KURIAN JOSEPH
JUDGE

HARUN-UL-RASHID
JUDGE

smp