Kerala High Court
State Of Kerala vs Venkitachalam Embran on 6 September, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA App No. 800 of 2001()
1. STATE OF KERALA
... Petitioner
Vs
1. VENKITACHALAM EMBRAN
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent :DR.V.N.SANKARJEE
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :06/09/2007
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
-----------------------------------------
L.A.A.No.800 of 2001
-----------------------------------------
Dated this the 6th day of September, 2007
JUDGMENT
Kurian Joseph,J.
This appeal is directed against the judgment and decree in
L.A.R.No.31/2000 on the file of the Sub Court, Cherthala. The
reference court placed reliance on L.A.R.No.255/1994. The
value fixed in that L.A.R. has become final in view of the
judgment in L.A.A.No.496/2000. Therefore, this appeal is
dismissed.
(KURIAN JOSEPH, JUDGE)
(HARUN-UL-RASHID, JUDGE)
ahg.
KURIAN JOSEPH &
HARUN-UL-RASHID, JJ.
—————————-
L.A.A.No.800 of 2001
—————————–
JUDGMENT
6th September, 2007