Kerala High Court
The Special Tahsildar vs Kallyanikutty Amma on 31 May, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 404 of 2010()
1. THE SPECIAL TAHSILDAR, L.A,NH-1
... Petitioner
Vs
1. KALLYANIKUTTY AMMA, PUTTATT HOUSE
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :31/05/2010
O R D E R
PIUS C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
------------------------
L.A.A.No.404 OF 2010
------------------------
Dated this the 31st day of May, 2010
JUDGMENT
Pius C.Kuriakose, J.
It is fairly conceded by the learned Government Pleader
Smt.R.Bindu that the issue raised in this appeal is covered
against the Government by the judgment in L.A.A.
No.1774/2008. Under the above circumstances, we do not find
any ground for interfering in this appeal. Accordingly, the
appeal will stand dismissed in limine. No cost.
PIUS C.KURIAKOSE,JUDGE
C.K.ABDUL REHIM , JUDGE
dpk