Kerala High Court
State vs K.S. Chandramohanan Nair on 4 June, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 781 of 2001(A)
1. STATE
... Petitioner
Vs
1. K.S. CHANDRAMOHANAN NAIR
... Respondent
For Petitioner :ADDL.ADVOCATE GENERAL
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :04/06/2009
O R D E R
PIUS C. KURIAKOSE & P.Q. BARKATH ALI, JJ.
---------------------------------------------
L.A.A. 781 & 748 OF 2001
---------------------------------------------
Dated: JUNE 4, 2009
JUDGMENT
Pius C. Kuriakose, J.
There is no appearance for the respondents in these appeals
though they have been served with notice. It cannot be stated
that the grounds raised in the appeal memoranda are totally
unattractive. But, we notice that the total valuation of these
appeals is below Rs.10,000/-. In view of the smallness of the
amount involved in these appeals, we are not inclined to interfere
with the impugned judgments and decrees. These appeals will
stand dismissed on that reason only. It is made clear that this
judgment will not be taken as a precedent for any other case.
PIUS C. KURIAKOSE, JUDGE
P.Q. BARKATH ALI, JUDGE
mt/-