IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 37 of 2008()
1. STATE OF KERALA,
... Petitioner
Vs
1. CHRISTU BAI, W/O. STUVERT,
... Respondent
2. THE SECRETARY,
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.SUBHASH CYRIAC
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :19/08/2009
O R D E R
PIUS C.KURIAKOSE & K.SURENDRA MOHAN, JJ.
------------------------
L.A.A.No. 37 OF 2008
------------------------
Dated this the 19th day of August, 2009
JUDGMENT
Pius C.Kuriakose, J.
It is fairly conceded by the learned senior Government
Pleader that the issue raised in this appeal is covered against the
Government by the judgment in L.A.A. No.2179/2008.
Under the above circumstances, this appeal will stand
dismissed. No costs. The learned Government Pleader submits
that some mistakes have crept into the judgment. It is always
open to the Government to move the reference court for
correction of mistakes by invoking Sections 152 and 153 of the
Code of Civil Procedure.
PIUS C.KURIAKOSE,JUDGE
K.SURENDRA MOHAN, JUDGE
dpk