High Court Kerala High Court

State Of Kerala vs Kunjalu on 23 August, 2007

Kerala High Court
State Of Kerala vs Kunjalu on 23 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA App No. 687 of 2000()



1. STATE OF KERALA
                      ...  Petitioner

                        Vs

1. KUNJALU
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.K.S.BABU

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :23/08/2007

 O R D E R
     KURIAN JOSEPH & T.R.RAMACHANDRAN NAIR, JJ.
              -----------------------------------------
                     L.A.A.No.687 of 2000
              -----------------------------------------
          Dated this the 23rd day of August, 2007

                            JUDGMENT

Kurian Joseph,J.

This appeal is filed against the judgment and decree in

L.A.R.No.101/1995 on the file of the III Additional Sub Court,

Ernakulam. In view of the judgment in L.A.A.No.657/1999 and

connected cases whereby the appeals covered by the common

judgment have already been allowed by remitting the matters,

this appeal is also allowed for parity of reasons setting aside the

judgment and decree in L.A.R.No.101/1995 and remitting the

matter to the court below, with liberty to the parties to adduce

fresh evidence.

(KURIAN JOSEPH, JUDGE)

(T.R.RAMACHANDRAN NAIR, JUDGE)
ahg.

KURIAN JOSEPH &
T.R.RAMACHANDRAN NAIR, JJ.

————————————

L.A.A.No.687 of 2000

————————————

JUDGMENT

23rd August, 2007