High Court Kerala High Court

State Of Kerala vs Kuttappan on 18 January, 2008

Kerala High Court
State Of Kerala vs Kuttappan on 18 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA App No. 503 of 2005()


1. STATE OF KERALA.
                      ...  Petitioner

                        Vs



1. KUTTAPPAN, S/O.RAMAN,
                       ...       Respondent

2. THE MANAGER,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

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

 Dated :18/01/2008

 O R D E R
             KURIAN JOSEPH & HARUN-UL-RASHID, JJ.

            ----------------------------------------------------------------

                            L.A.A. 503 NO. OF 2005

                                          &

                  C.M. APPLICATION NO.700 OF 2005

            ----------------------------------------------------------------


                   Dated this the  18th day of January, 2008


                                   JUDGMENT

Kurian Joseph, J.

C.M. Application No.700 of 2005 is an application to condone

the delay of 358 days in filing the appeal. On merits, it is seen that the

relied on judgment has become final since there is no appeal. Therefore,

there is no merit in this appeal. Hence, the application and the appeal are

dismissed. I.A. No.1366 of 2005 is also dismissed.

(KURIAN JOSEPH, JUDGE)

(HARUN-UL-RASHID, JUDGE)

sp/

KURAIN JOSEPH &

HAURN-UL-RASHID, J.J

L.A.A. .NO

JUDGMENT

18th JANUARY, 2008