IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1022 of 2001(A)
1. STATE
... Petitioner
Vs
1. RAGHAVAKURUP
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.K.JAYAKUMAR
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :25/09/2009
O R D E R
PIUS C. KURIAKOSE &
K. SURENDRA MOHAN, JJ.
------------------------------------------------
L. A. A. No.1022 of 2001
------------------------------------------------
Dated this the 25th day of September, 2009
JUDGMENT
Pius C. Kuriakose, J
By our order dt.23/09/09, we noticed that the
judgment in L.A.R.146/98 was rightly relied on by the
court below. The Registry now reports to us that
L.A.A.499/01 preferred against judgment in
L.A.R.10/99, another judgment relied on by the court
below was dismissed by this Court on 16/01/08. It is
also reported that against the judgment in
L.A.R.146/98, no appeal has been preferred and
hence, the said judgment has become final. For both
these reasons, this appeal will stand dismissed. No
L. A. A. No.1022 of 2001 -2-
costs.
PIUS C. KURIAKOSE
JUDGE
K. SURENDRA MOHAN
JUDGE
kns/-