IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 256 of 2007(D)
1. STATE OF KERALA.
... Petitioner
Vs
1. SUSEELAN, S/O.BHASKARAN,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.N.DHARMADAN (SR.)
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :17/06/2008
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
------------------------------------------
L.A.A No.256 of 2007
and
C.M.Application No. 362 of 2007
-------------------------------------------
Dated this the 17th day of June 2008
JUDGMENT
Kurian Joseph,J
C.M.Application No. 362 of 2007 is filed to condone the delay of
364 days in filing this appeal. This appeal is filed against the judgment
and decree in L.A.R. No. 208/1997 on the file of the Sub court, Kollam.
On merits it is seen that the relied on judgment in L.A.R. 64/1996 on the
file of the same court has become final. Therefore the petition for
condonation of delay and the appeal are dismissed.
I.A. No. 873 of 2007 is also dismissed
KURIAN JOSEPH, JUDGE
HARUN-UL-RASHID, JUDGE
es