Kerala High Court
State Of Kerala vs K. Babu on 14 January, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA App No. 773 of 2006()
1. STATE OF KERALA, REP. BY
... Petitioner
Vs
1. K. BABU, PUTHUVAL PUTHEN VEEDU,
... 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 :14/01/2008
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
----------------------------------------------
L.A.A.No.773 of 2006
----------------------------------------------
Dated 14th January, 2008.
J U D G M E N T
Kurian Joseph, J.
C.M.Appln.1319/06 : There is a delay of 1206 days in filing the
appeal.
The appeal is directed against the judgment and
decree in LAR 176/97 on the file of the II Additional Sub Court,
Thiruvananthapuram. It is submitted that the relied on judgment
in LAR 247/96 has become final, by the judgment dated 7.2.2007
in LAA 99/2007. Therefore, there is no reason to condone the
delay. The delay petition as well as the appeal are dismissed.
I.A.No.4467/06 : Dismissed.
KURIAN JOSEPH, JUDGE.
HARUN-UL-RASHID, JUDGE.
tgs