Kerala High Court
State Of Kerala vs K.Maniyan on 18 September, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA App No. 1213 of 2002()
1. STATE OF KERALA
... Petitioner
Vs
1. K.MANIYAN, CONTRACTOR,KRISHNAPRIYA,
... 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 :18/09/2007
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
-----------------------------------------
L.A.A.No.1213 of 2002
-----------------------------------------
Dated this the 18th day of September, 2007
JUDGMENT
Kurian Joseph,J.
This appeal is filed against the judgment and decree in
L.A.R.No.165/1995 on the file of the Sub Court,
Thiruvananthapuram. In view of the judgment in
L.A.A.No.77/2001 whereby the relied on judgment in
L.A.R.No.159/1995 has become final, this appeal is dismissed.
(KURIAN JOSEPH, JUDGE)
(HARUN-UL-RASHID, JUDGE)
ahg.
KURIAN JOSEPH &
HARUN-UL-RASHID, JJ.
—————————
L.A.A.No.1213 of 2002
—————————-
JUDGMENT
18th September, 2007