Kerala High Court
State Of Kerala vs Monika on 17 September, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA App No. 58 of 2003()
1. STATE OF KERALA
... Petitioner
Vs
1. MONIKA D/O. VAREED, PAREKATY, KALADY.
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :17/09/2007
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
-----------------------------------------
L.A.A. NO. 58 OF 2003
-----------------------------------------
Dated this the 17th day of September, 2007.
J U D G M E N T
Kurian Joseph, J.
In view of the judgment in L.A.A. No. 804/2002 whereby
the judgment and decree under appeal has already been set
aside, it is submitted that no further orders are necessary in this
appeal. It is hence closed.
KURIAN JOSEPH
JUDGE
HARUN-UL-RASHID
JUDGE
smp
KURIAN JOSEPH &
HARUN-UL-RASHID, JJ.
L.A.A. NO. 58 OF 2003
J U D G M E N T
17.09.2007