Kerala High Court
The State Of Kerala vs C.Santha Kumari Amma on 9 January, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA App No. 1179 of 2005(D)
1. THE STATE OF KERALA, REPRESENTED BY
... Petitioner
Vs
1. C.SANTHA KUMARI AMMA, ASWATHY,
... Respondent
2. THE DIRECTOR,
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.R.S.KALKURA
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :09/01/2008
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
-----------------------------------------
L.A.A. No. 1179 OF 2005
-----------------------------------------
Dated this the 9th day of January, 2008.
J U D G M E N T
Kurian Joseph, J.
This is an appeal filed against the judgment and
decree in L.A.R.No.306/1996 on the file of the II Additional Sub
Court, Thiruvananthapuram. It is seen that the relied on
judgment has become final by judgment of this Court in
L.A.A. No. 1354/2000. Therefore, this appeal is dismissed.
KURIAN JOSEPH
JUDGE
HARUN-UL-RASHID
JUDGE
smp