High Court Kerala High Court

State Of Kerala vs Madhavan Damodaran on 9 January, 2008

Kerala High Court
State Of Kerala vs Madhavan Damodaran on 9 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA App No. 166 of 2006()


1. STATE OF KERALA,
                      ...  Petitioner

                        Vs



1. MADHAVAN DAMODARAN,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.J.MARY HELP JOHN DAVID

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

 Dated :09/01/2008

 O R D E R
          KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
              -----------------------------------------
                    L.A.A. No. 166 OF 2006
             -----------------------------------------
           Dated this the 9th day of January, 2008.


                        J U D G M E N T

Kurian Joseph, J.

This is an appeal filed against the judgment and decree in

L.A.R. No.167/1997 on the file of the II Additional Sub Court,

Thiruvananthapuram. On merits it is seen that the relied on

judgment has become final by judgment of this Court in

L.A.A. No. 47/2003. Therefore, this appeal is dismissed.

KURIAN JOSEPH
JUDGE

HARUN-UL-RASHID
JUDGE

smp