IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA App No. 977 of 2004(D)
1. STATE OF KERALA.
... Petitioner
Vs
1. KRISHNANKUTTY NAIR,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.SANTHEEP ANKARATH
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.T.SANKARAN
Dated :13/02/2007
O R D E R
KURIAN JOSEPH & K.T.SANKARAN, JJ.
----------------------------------------------
L.A.A.Nos.977/04, 475/05 and 351/06
----------------------------------------------
Dated 13th February, 2007.
J U D G M E N T
Sankaran, J.
In these cases, the reference court relied on the
common judgment in L.A.R.Nos.11 and 13 of 2001 on the file of
the Additional Sub Court, Kottayam. We have already dismissed
the appeals arising out of the above judgment, by judgment
dated 13.2.2007 in L.A.A.Nos.1378 and 1495 of 2003. Therefore,
these appeals are also dismissed.
I.A.1328/05 in L.A.A.475/05 : Dismissed.
I.A.1226/06 in L.A.A.351/06 : Dismissed.
KURIAN JOSEPH, JUDGE.
K.T.SANKARAN, JUDGE.
tgs
KURIAN JOSEPH & K.T.SANKARAN, JJ
———————————————-
L.A.A. NO. OF 2004
———————————————-
J U D G M E N T
Dated 13th February, 2007.