Kerala High Court
Syamala Kumari vs State Of Kerala on 9 September, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1828 of 2007()
1. SYAMALA KUMARI,
... Petitioner
2. K.S.VIJAYAKUMAR,
3. AJITHA S.K.NAIR,
4. K.S.AJITH,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SMT.M.HEMALATHA
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :09/09/2009
O R D E R
PIUS C.KURIAKOSE & K.SURENDRA MOHAN, JJ.
————————
L.A.A.No.1828 OF 2007
————————
Dated this the 9th day of September, 2009
JUDGMENT
Pius C.Kuriakose, J.
Following the view we have taken in our common judgment
in L.A.A. Nos.1780/2007 & 79/2008, this appeal will stand
dismissed, but without any order as to costs.
PIUS C.KURIAKOSE,JUDGE
K.SURENDRA MOHAN, JUDGE
dpk