Kerala High Court
State Of Kerala vs V.C.Baby Vasantha on 26 August, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1557 of 2007(D)
1. STATE OF KERALA,
... Petitioner
Vs
1. V.C.BABY VASANTHA, D/O.DEVIKUTTY,
... Respondent
2. THE DY.CHIEF ENGINEER (CONSTRUCTION)
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.JOBY JACOB PULICKEKUDY
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :26/08/2009
O R D E R
PIUS C.KURIAKOSE &
K.SURENDRA MOHAN, JJ.
-------------------------------------------
L.A.Appeal No.1557 of 2007
-------------------------------------------
Dated this the 26th day of August, 2009
JUDGMENT
Pius C.Kuriakose,J.
Even though several grounds are raised in the
appeal memo, we do not find any warrant for
interference. According to us, the enhancement
granted is justifiable. The appeal stands dismissed.
No costs.
PIUS C.KURIAKOSE,
JUDGE
K.SURENDRA MOHAN,
JUDGE
css/