Kerala High Court
The State Of Kerala vs T. Yashoda on 28 August, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1409 of 2007()
1. THE STATE OF KERALA,
... Petitioner
2. THE DISTRICT COLLECTOR, KASARAGOD.
3. THE DEPUTY CHIEF ENGINEER,
Vs
1. T. YASHODA, W/O. T.KUNHAPPU,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.SURESH KUMAR KODOTH
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :28/08/2009
O R D E R
PIUS C. KURIAKOSE &
K. SURENDRA MOHAN, JJ.
------------------------------------------------
L. A. A. No.1409 of 2007
------------------------------------------------
Dated this the 28th day of August, 2009
JUDGMENT
Pius C. Kuriakose, J
It is reported by the Registry that no appeal has
been preferred against Ext.A2 which was relied on by
the Reference Court. It is submitted by Sri.Latha T.
Thankappan, the learned senior Government Pleader
that the issue raised in this appeal is decided against
the Government by judgment of this Court in
L.A.A.613/08. Following that decision, this appeal will
stand dismissed. No costs.
PIUS C. KURIAKOSE
JUDGE
K. SURENDRA MOHAN
JUDGE
kns/-