IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA App No. 1012 of 2003()
1. STATE OF KERALA.
... Petitioner
Vs
1. SUMA BAI W/O. LATE D.R.DAVID,
... Respondent
2. RAJA D.S. S/O. DO. DO.
3. SHAJI D.S., DO. DO.
4. SALINKUMAR, DO. DO.
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :18/02/2008
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
----------------------------------------------
L.A.A.No.1012 OF 2003
----------------------------------------------
Dated 18th February, 2008.
J U D G M E N T
Kurian Joseph, J.
C.M.Appln. No.470/03 : Delay condoned.
This appeal is directed against the judgment and
decree in LAR 40/99 on the file of the Sub Court, Neyyattinkara.
It is submitted that the relied on judgment in LAR 23/99 has
become final, by the judgment in LAA 764/01. Therefore, this
appeal is dismissed.
KURIAN JOSEPH, JUDGE.
HARUN-UL-RASHID, JUDGE.
tgs
KURIAN JOSEPH &
HARUN-UL-RASHID, JJ
———————————————-
L.A.A. NO.1012 OF 2003
———————————————-
J U D G M E N T
Dated 18th February, 2008.