High Court Kerala High Court

State Of Kerala vs Remani on 17 February, 2009

Kerala High Court
State Of Kerala vs Remani on 17 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1654 of 2008()


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

                        Vs



1. REMANI, W/O.BHASKARAN, KALPANA BHAVAN,
                       ...       Respondent

                For Petitioner  :ADDL.ADVOCATE GENERAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :17/02/2009

 O R D E R

PIUS.C.KURIAKOSE & C.K.ABDUL REHIM, JJ.

————————
L.A.A.No.1654 OF 2008

————————

Dated this the 17th day of February, 2009

JUDGMENT

Pius C.Kuriakose, J.

In view of the decision we have taken in

L.A.A.No.1863/2008, this appeal will stand dismissed. No costs.

PIUS.C.KURIAKOSE,JUDGE

C.K.ABDUL REHIM, JUDGE
dpk