IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA App No. 60 of 2006(D)
1. THE STATE OF KERALA, REPRESENTED BY
... Petitioner
Vs
1. G.HARIDASAN, SECRETARY,
... Respondent
2. L.SUMATHI, PUTHUYAL PUTHEN VEEDU,
3. S.BALAN, T.C.40/130,
4. S.JAYA, T.C.43/1281,
5. S.BINDHU, 43/1281,
6. K.ANIRUDHAN,
7. K.KRISHNAMMA, T.C.43/1273,
8. K.GEETHA, T.C.43/1273, MUTTATHARA,
9. K.PANKAJAKSHAN,
10. K.VIMALA, T.C.44/1792,
11. G.RAGHAVAN, T.C.43/1291,
12. K.RAJALEKSHMI,
13. L.PARVATHY, T.C.43/1292,
14. N.MURUKESAN, T.C.43/1292,
15. N.SIVAKUMAR, T.C.43/1292,
16. P.SELVI,
17. M.MANIKYAM, T.C.44/1601,
18. K.GOPI, T.C.37/4, MUTTATHARA,
19. K.RAMANI, MUTTATHARA, TRIVANDRUM.
20. N.GANESAN, S/O.NATARAJAN ASARI,
21. VALSALA DEVI, W/O.LATE MANICKAM,
22. BINUKUMAR, S/O.LATE MANICKAM,
23. KAVITHA RANI, D/O.LATE MANICKAM,
24. CHANDIRA RANI, D/O.LATE MANICKAM,
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.B.JAYASURYA
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :18/10/2007
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
—————————————–
L.A.A. NO. 60 OF 2006
—————————————–
Dated this the 18th day of October, 2007.
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. 360/1994 on the file of the II Additional Sub Court,
Thiruvananthapuram. It is brought to our notice that the
relied on judgment has become final by judgment in
L.A.A. No. 443/2001. Therefore, this appeal is dismissed.
KURIAN JOSEPH
JUDGE
HARUN-UL-RASHID
JUDGE
smp