IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 944 of 2010()
1. THE STATE OF KERALA REPRESENTED BY THE
... Petitioner
2. THE EXECUTIVE ENGINEER, KSTP,
Vs
1. SHEEJA, D/O.IBRAHIMKUNJU, RAGAM,
... 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 :11/08/2010
O R D E R
PIUS C. KURIAKOSE &
C. K. ABDUL REHIM, JJ.
------------------------------------------------
L. A. A. No.944 of 2010
------------------------------------------------
Dated this the 11th day of August, 2010
JUDGMENT
Pius C. Kuriakose, J
Even though attractive grounds have been
raised in this memorandum of appeal and
Smt.R.Bindu, the learned Government Pleader
addressed arguments on the basis of all those
grounds, we are of the view that in view of the
judgment already passed by this court in
L.A.A.851/10, there is no warrant for interference with
the impugned judgment. The appeal is dismissed in
limine.
PIUS C. KURIAKOSE
JUDGE
C. K. ABDUL REHIM
JUDGE
kns/-