IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 783 of 2009()
1. THE STATE OF KERALA REPREENTED BY THE
... Petitioner
2. THE EXECUTIVE ENGINEER, NH DIVISION,
Vs
1. MUHAMMED MUSTAFA, HAYER MANZIL,
... Respondent
2. MUHAMMED HUSSAIN,
3. MUHAMMED MOIDEEN,
4. NAZEERA, W/O.LATE MUHAMMED MOIDEEN,
5. SAFEERA MOIDEEN, D/O.LATE MUHAMMED
6. ARAFATH MOIDEEN, S/O.LATE MUHAMMED
7. BASAN MOIDEEN (MINOR), S/O.LATE MOHAMMED
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :20/07/2009
O R D E R
PIUS C.KURIAKOSE & P.Q.BARKATH ALI, JJ.
————————
L.A.A.No.783 OF 2009
————————
Dated this the 20th day of July 2009
JUDGMENT
Pius C.Kuriakose, J.
It is fairly conceded by the learned senior Government
Pleader that the issue raised in this memorandum of appeal is
covered against the Government by the judgment of this court in
L.A.A. No.234/2009.
In view of L.A.A. No.234/2009, this appeal will stand
dismissed in limine.
PIUS C.KURIAKOSE,JUDGE
P.Q.BARKATH ALI, JUDGE
dpk