High Court Kerala High Court

State Of Kerala vs Ambika Kumary on 25 August, 2009

Kerala High Court
State Of Kerala vs Ambika Kumary on 25 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1543 of 2005()


1. STATE OF KERALA, REPRESENTED BY
                      ...  Petitioner

                        Vs



1. AMBIKA KUMARY, CHERUKARA HOUSE,
                       ...       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 :25/08/2009

 O R D E R
                PIUS C.KURIAKOSE &
             K.SURENDRA MOHAN, JJ.
           -------------------------------------------
            L.A.Appeal No.1543 of 2005
           -------------------------------------------
       Dated this the 25th day of August, 2009

                        JUDGMENT

Pius C.Kuriakose,J.

The total stakes involved in this case is below

Rs.10,000/-. The appeal will stand dismissed on that

reason. This judgment will not be quoted as precedent

for other cases.

PIUS C.KURIAKOSE,
JUDGE

K.SURENDRA MOHAN,
JUDGE

css/