High Court Kerala High Court

State Of Kerala vs Smt.A.Jameela on 27 September, 2007

Kerala High Court
State Of Kerala vs Smt.A.Jameela on 27 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA App No. 200 of 2003()


1. STATE OF KERALA
                      ...  Petitioner

                        Vs



1. SMT.A.JAMEELA, W/O.ABDUL KHADER,
                       ...       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 :27/09/2007

 O R D E R
         KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
             -----------------------------------------
                      L.A.A.No.200 of 2003
             -----------------------------------------
        Dated this the 27th day of September, 2007

                           JUDGMENT

Kurian Joseph,J.

This appeal is filed against the judgment and decree in

L.A.R.No.80 of 1999 on the file of the Sub Court, Kasaragod. It

is seen that it is a common judgment in respect of three cases.

It is brought to our notice that there is no appeal against

L.A.R.No.81/1999. Therefore, this appeal is dismissed.

(KURIAN JOSEPH, JUDGE)

(HARUN-UL-RASHID, JUDGE)
ahg.

KURIAN JOSEPH &
HARUN-UL-RASHID, JJ.

—————————
L.A.A.No. 200 of 2003

—————————-

JUDGMENT

27th September, 2007