Kerala High Court
State Of Kerala vs C. Radhamma on 24 January, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA App No. 1324 of 2005()
1. STATE OF KERALA.
... Petitioner
Vs
1. C. RADHAMMA,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.R.RAJASEKHARAN PILLAI
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :24/01/2008
O R D E R
KURIAN JOSEPH & HARUN- UL-RASHID,JJ.
--------------------------------------------------------
L.A.A.NO. 1324 OF 2005 and C.M.APPLN.No.1819/05
--------------------------------------
DATED THIS THE 24th DAY OF JANUARY, 2008
J U D G M E N T
KURIAN JOSEPH, J.
C.M.APPLN.No.1819/05
This is a petition to condone the delay. On merits, it is seen
that the relied on judgment has become final in L.A.A.953/97.
Therefore the application for condonation of delay and the appeal are
dismissed.
KURIAN JOSEPH, JUDGE.
HARUN- UL-RASHID,JUDGE.
dsn