Kerala High Court
State Of Kerala vs Manhamprath Ramakrishnan on 24 January, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA App No. 23 of 2007()
1. STATE OF KERALA,
... Petitioner
2. THE EXECUTIVE ENGINEER,
Vs
1. MANHAMPRATH RAMAKRISHNAN,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :24/01/2007
O R D E R
KURIAN JOSEPH & S.SIRI JAGAN,JJ.
-----------------------------------------
L.A.A.No.23 of 2007
-----------------------------------------
Dated this the 24th day of January, 2007
JUDGMENT
Kurian Joseph,J.
This is an appeal filed against the judgment and decree in
L.A.R.No.219/2003 on the file of the Sub Court, Thalassery. The
registry reports that there is no appeal filed against the relied on
judgment in L.A.R.No.136/2002 of the Sub Court, Thalassery.
Therefore, this appeal is dismissed.
(KURIAN JOSEPH, JUDGE)
(S.SIRI JAGAN, JUDGE)
ahg.