High Court Kerala High Court

State Of Kerala vs Florensia Alias Baby on 24 October, 2008

Kerala High Court
State Of Kerala vs Florensia Alias Baby on 24 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1992 of 2008()


1. STATE OF KERALA,
                      ...  Petitioner
2. THE EXECUTIVE ENGINEER,

                        Vs



1. FLORENSIA ALIAS BABY, W/O. ANTONY,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :24/10/2008

 O R D E R
                       PIUS.C.KURIAKOSE, J.
                      - - - - - - - - - - - - - - - - - - - - -
                         L.A.A.No. 1992 OF 2008
                  - - - - - - - - - - - - - - - - - - - - - - - - - -
                  Dated this the 24th day of October, 2008

                                JUDGMENT

Even though, the learned Government Pleader has addressed me

strenuously on the grounds raised in the appeal memo, I notice that the

valuation of this appeal is below Rs. 9,000/-. Considering the

smallness of the stakes involved in this appeal, I am not inclined to

admit this appeal. The appeal will stand dismissed on that reason. It is

made clear that this judgment will not be quoted as a precedent in any

other case.

PIUS.C.KURIAKOSE
JUDGE

sv.