High Court Kerala High Court

State Of Kerala vs Markose on 8 February, 2007

Kerala High Court
State Of Kerala vs Markose on 8 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA App No. 1060 of 2005(D)


1. STATE OF KERALA, REPRESENTED BY
                      ...  Petitioner

                        Vs



1. MARKOSE, S/O.ITTAN,
                       ...       Respondent

2. LEELAMMA, W/O.MARKOSE, MUTTATHUKATTIL,

                For Petitioner  :ADVOCATE GENERAL

                For Respondent  :SRI.M.J.THOMAS

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

 Dated :08/02/2007

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

                   ...................................................................................

                           C.M. APPLICATION NO. 1498 OF 2005

                                     IN L.A.A.No. 1060  OF 2005

                  ...................................................................................

                               Dated this the  8th February, 2007




                                                  O R D E R

Kurian Joseph, J:

It is brought to our notice that no appeal is filed against the relied on

judgment in L.A.R. No. 40 of 2002 on the file of the Addl. Sub Court,

Kottayam. Therefore, it is not necessary to condone the delay in filing the

appeal and to consider the appeal on merits.

Accordingly, the petition for condonation of delay in filing the appeal

is dismissed.

KURIAN JOSEPH,

JUDGE.

K.T. SANKARAN,

JUDGE.

lk

KURIAN JOSEPH & K.T. SANKARAN, JJ.

………………………………………………………………………..

L.A.A.No. 1060 OF 2005

………………………………………………………………………..

Dated this the 8th February, 2007

J U D G M E N T

Kurian Joseph, J:

In view of dismissal of the petition for condonation of delay in filing

the appeal, the appeal is also dismissed.

KURIAN JOSEPH,

JUDGE.

K.T. SANKARAN,

JUDGE.

lk