High Court Kerala High Court

State Of Kerala Rep.By The Special vs Francis on 4 February, 2011

Kerala High Court
State Of Kerala Rep.By The Special vs Francis on 4 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1042 of 2010()


1. STATE OF KERALA REP.BY THE SPECIAL
                      ...  Petitioner

                        Vs



1. FRANCIS,S/O.RAPHEL,MALIAKKAL(H)
                       ...       Respondent

2. THE CHAIRMAN,COCHIN PORT TRUST,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.E.K.NANDAKUMAR

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice N.K.BALAKRISHNAN

 Dated :04/02/2011

 O R D E R
        PIUS C.KURIAKOSE & N.K.BALAKRISHNAN, JJ.
                      ------------------------
                    L.A.A.No. 1042 OF 2010
                      ------------------------

           Dated this the 4th day of February, 2011

                           JUDGMENT

Pius C.Kuriakose, J.

It is conceded before us fairly by the learned senior

Government Pleader Smt.T.T.Josephina that the issue raised by

the Government in this appeal is covered against the Government

by the judgment of this court in L.A.A. No.272/2010. Under

these circumstances, we are not inclined to entertain this appeal

any longer. The appeal will stand dismissed in limine. We make

it clear that this judgment is without prejudice to the grounds

raised by the claimant in the appeal preferred by him.

PIUS C.KURIAKOSE,JUDGE

N.K.BALAKRISHNAN, JUDGE
dpk