High Court Kerala High Court

State Of Kerala vs Chandran on 24 October, 2008

Kerala High Court
State Of Kerala vs Chandran on 24 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1970 of 2008()


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

                        Vs



1. CHANDRAN, CHAKKANATTU COLONY,
                       ...       Respondent

2. PADMINI, D/O.NARAYANI, CHAKKANATTU

3. MANAGING DIRECTOR, KSIDC,

                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.1970 of 2008
                      ------------------------
             Dated this the 24th day of October, 2008

                           JUDGMENT

Sri.Joby Cyriac, learned Standing Counsel takes notice for

the 2nd respondent requestioning authority.

2. It is conceded both by the learned Government Pleader

and the learned counsel for the requestioning authority that the

enhancement at the rate granted by the reference court in the

impugned judgment has been confirmed by the Supreme Court

also in identical cases.

Under the above circumstances, I am of the view that no

useful purpose will be served from anybody’s point of view by

admitting this appeal. Hence, this appeal will stand dismissed in

limine.

(PIUS.C.KURIAKOSE,JUDGE)
dpk