High Court Kerala High Court

State Of Kerala vs Jaya Prakash on 17 September, 2007

Kerala High Court
State Of Kerala vs Jaya Prakash on 17 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA App No. 1309 of 2007()


1. STATE OF KERALA
                      ...  Petitioner

                        Vs



1. JAYA PRAKASH, S/O.MADHAVA PANICKER,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

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

 Dated :17/09/2007

 O R D E R
          KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
              -----------------------------------------
                    L.A.A. NO. 1309 OF 2007
             -----------------------------------------
        Dated this the 17th day of September, 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. 517/1994 on the file of Sub Court, Mavelikkara. Since

the relied on judgment has become final by judgment in

L.A.A. No. 14/1997, this appeal is dismissed.

KURIAN JOSEPH
JUDGE

HARUN-UL-RASHID
JUDGE

smp

KURIAN JOSEPH &
HARUN-UL-RASHID, JJ.

L.A.A. NO. 1309 OF 2007

J U D G M E N T

17.09.2007