High Court Kerala High Court

The State Of Kerala vs Safiya on 1 December, 2009

Kerala High Court
The State Of Kerala vs Safiya on 1 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1413 of 2007()


1. THE STATE OF KERALA,
                      ...  Petitioner
2. THE DISTRICT COLLECTOR, KASARAGOD.
3. THE DEPUTY CHIEF ENGINEER,

                        Vs



1. SAFIYA, D/O. ABDULLA,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :01/12/2009

 O R D E R
      PIUS C. KURIAKOSE & K.SURENDRA MOHAN, JJ.

              ```````````````````````````````````````````````````````
                     L.A.A. No. 1413 of 2007 C
              ```````````````````````````````````````````````````````
             Dated this the 1st day of December, 2009

                              J U D G M E N T

Pius C. Kuriakose, J.

Service is declared completed. There is no

appearance for the respondent before the Court.

2. It was relying on Ext.A1 that the reference court

granted enhancement under the impugned judgment. It is pointed

out by the learned senior Government Pleader that Ext.A1 was set

aside by this Court by judgment in L.A.A.Nos.308, 323 and 394 of

2009 dated 14-09-2009 and the reference cases covered by

Ext.A1 were remanded back to the reference court.

3. Since Ext.A1 is set aside, we are of the view that the

impugned judgment is also liable to be set aside. We set aside

the impugned judgment and decree and remand L.A.R. No.6/2002

back to the Sub Court, Kasaragod. That court is directed to afford

an opportunity to both sides to adduce whatever evidence they

want to. The learned Sub Judge is directed to pass revised

LAA.1413/07
: 2 :

judgment within three months of the first posting of the case, after

copy of this judgment is made available before that court.

(PIUS C. KURIAKOSE, JUDGE)

(K.SURENDRA MOHAN, JUDGE)

aks