High Court Kerala High Court

State Of Kerala vs Malayithodi Babu on 6 February, 2007

Kerala High Court
State Of Kerala vs Malayithodi Babu on 6 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA App No. 117 of 2003()


1. STATE OF KERALA.
                      ...  Petitioner

                        Vs



1. MALAYITHODI BABU,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.C.P.MOHAMMED NIAS

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :06/02/2007

 O R D E R
               KURIAN JOSEPH & K.T.SANKARAN,JJ.

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

                  L.A.A.Nos. 117/2003. 353, 358, 380, 443,

                 547, 576, 717, 752, 785, 789, 861, 956, 986,

                989, 993, 997, 1010, 1018, 1019, 1071, 1077,

                     1086, 1113, 1152 and 1154  of  2005

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

                 Dated this the 6th day of  February, 2007


                                  JUDGMENT

Kurian Joseph,J.

In view of the dismissal of L.A.A.Nos.17 and 961 of 2003

against the relied on judgment, these appeals are dismissed.

(KURIAN JOSEPH, JUDGE)

(K.T.SANKARAN, JUDGE)

ahg.

KURIAN JOSEPH &

K.T.SANKARAN, JJ.

—————————————–

L.A.A.Nos. 117/2003. 353, 358, 380,

443, 547, 576, 717, 752, 785, 789,

861, 956, 986, 989, 993, 997, 1010,

1018, 1019, 1071, 1077,1086, 1113,

1152 and 1154 of 2005

——————————————

JUDGMENT

6th February, 2007