High Court Kerala High Court

State vs C. Chidambaran Kuttalumpillai on 19 August, 2009

Kerala High Court
State vs C. Chidambaran Kuttalumpillai on 19 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 462 of 2001(A)



1. STATE
                      ...  Petitioner

                        Vs

1. C. CHIDAMBARAN KUTTALUMPILLAI
                       ...       Respondent

                For Petitioner  :ADVOCATE GENERAL

                For Respondent  :SRI.K.S.RAJEEV

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :19/08/2009

 O R D E R
        PIUS C.KURIAKOSE & K.SURENDRA MOHAN, JJ.
                     ------------------------
                     L.A.A.No.462 of 2001
                     ------------------------

             Dated this the 19th day of August, 2009

                          JUDGMENT

Pius C.Kuriakose, J.

We found by our order dated 17/8/2009 that the reliance

placed by the learned Subordinate Judge on Ext.A1 judgment was

justified. The Registry now reports to us that the appeal

preferred by the Government as LAA No.1070/1998 against

Ext.A1 has been dismissed. Under the above circumstances, this

appeal will stand dismissed in limine.

PIUS C.KURIAKOSE,JUDGE

K.SURENDRA MOHAN, JUDGE
dpk

WPC.No. 2

PIUS C.KURIAKOSE &
K.SURENDRA MOHAN, JJ.

————————
L.A.A.No.462 of 2001

————————

JUDGMENT

19th August 2009