Kerala High Court
The Village Officer vs Subhadra on 7 September, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
RSA No. 225 of 2007()
1. THE VILLAGE OFFICER,
... Petitioner
2. DEPUTY TAHSILDAR (R.R.)
3. THE STATE OF KERALA, REP. BY
Vs
1. SUBHADRA, W/O.ITTAMAN, POONEY HOUSE,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :07/09/2007
O R D E R
M.SASIDHARAN NAMBIAR,J.
===========================
R.S.A. No.225 OF 2007
===========================
Dated this the 7th day of September, 2007
JUDGMENT
Learned Government pleader submitted second
appeal is filed against the judgment in
A.S.174/2003 whereunder trial court was directed to
readmit the plaint and dispose the suit on merits
and the trial court thereafter readmitted the suit
and also disposed the suit and hence appeal has
become infructuous.
Appeal is dismissed as infructuous.
M.SASIDHARAN NAMBIAR
JUDGE
tpl/-
M.SASIDHARAN NAMBIAR, J.
———————
W.P.(C).NO. /06
———————
JUDGMENT
SEPTEMBER,2006