High Court Kerala High Court

State Of Kerala vs V.Appukkuttan on 8 April, 2009

Kerala High Court
State Of Kerala vs V.Appukkuttan on 8 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 513 of 2007()


1. STATE OF KERALA, REP. BY THE DISTRICT
                      ...  Petitioner

                        Vs



1. V.APPUKKUTTAN, PRASANNA VILASAM,
                       ...       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 :08/04/2009

 O R D E R
          PIUS.C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
                       ------------------------
                       L.A.A.No.513 of 2007
                       ------------------------

              Dated this the 8th day of April, 2009

                            JUDGMENT

Pius C.Kuriakose, J.

By separate judgment, we are allowing the claimants’

appeal L.A.S.955/2008.

In view of our judgment in L.A.A. 955/2008, this appeal

filed by the State will stand dismissed.

PIUS.C.KURIAKOSE,JUDGE

C.K.ABDUL REHIM, JUDGE
dpk